Jharkhand High Court
Rabindra Kumar vs State Of Jharkhand on 4 March, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
A.B.A. No. 189 of 2011
...
Rabindra Kumar ... ... Petitioner
V e r s u s
The State of Jharkhand ... ... Opposite Party
...
CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR.
...
For the Petitioner : Md. Sajid Yunus Warsi, Advocate.
For the State : Mr. A.K. Sinha, APP.
...
02/04.03.2011
Petitioner is directed to implead informant as opposite party
no. 2.
Issue notice to opposite party no. 2 for which requisites etc
must be filed within one week by registered cover with A/D, failing
which this application shall stand rejected without further reference
to a Bench.
Put up this case immediately after appearance of opposite
party no. 2.
(Prashant Kumar, J.)
sunil/