High Court Patna High Court - Orders

Ishwari Prasad &Amp; Ors vs The State Of Bihar on 9 February, 2011

Patna High Court – Orders
Ishwari Prasad &Amp; Ors vs The State Of Bihar on 9 February, 2011
                           IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Cr.Misc. No.1056 of 2011
                                     ISHWARI PRASAD & ORS
                                                 Versus
                                       THE STATE OF BIHAR
                                               -----------

2. 9.2.2011 The learned Counsel for the petitioner is permitted to

implead the informant as opposite party no.2 in course of the

day.

It has been submitted that the only allegation

contained in the first information report is that the venue of

the teachers’ appointment was shifted from one place to

the other and there is no cogent material to support that

the registers which had been seized were forged or

fabricated.

Issue notice to the opposite party no.2 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, failing which this application shall stand

rejected without further reference to a Bench.

Rule returnable three months.

     Narendra/                          ( Anjana Prakash, J. )