IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.6513 of 2010
NANHE SAHANI @ RAMESH SAHANI & ANR
Versus
STATE OF BIHAR
-----------
2/ 07.10.2010 Learned counsel for petitioners is permitted to
implead the informant and the alleged victim as opposite
party no.2 and 3.
Issue notice to the opposite party no.2 and 3 to
show cause as to why the application be not
admitted/disposed of at the stage of admission itself, for
which requisites etc. under registered cover with A/D as
well as ordinary process must be filed within 10 days after
Puja-Holidays, failing which this application shall stand
rejected without further reference to a Bench.
Rule returnable three months.
In the meanwhile, further proceeding in Bhorey P.S. Case
No. 104 of 2009(S. Tr. No. 487 of 2009) pending before the
court of Additional Sessions Judge, F.T.C. I, Gopalganj
shall remain stayed
Ashwini/ (Anjana Prakash, J.)
2