Patna High Court – Orders
Dharmendra Mandal vs The State Of Bihar on 19 July, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20868 of 2011
Dharmendra Mandal
Versus
The State Of Bihar
-----------
02. 19.07.2011 Heard.
Learned counsel for the petitioner is
permitted to implead complainant as opposite party
no. 2 during course of the day.
Issue notice to opposite party no. 2 to show
cause as to why this application be not heard and
preferably disposed of at the time of admission stage
itself.
Requisites for service of notice under both
process, ordinary as well as under registered post with
A/D, must be filed within one week from today, failing
which this application shall stand rejected without
further reference to a Bench.
Let the matter be listed after receipt of the
same.
Rajeev/ ( Akhilesh Chandra, J.)