IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.14371 of 2009
SHANTI DEVI & ANR
Versus
STATE OF BIHAR
3 02.11.2010
Learned counsel for the petitioner is permitted
to implead informant as opposite party no.2.
Issue notice to opposite party no.2 to show
cause as to why this application be not heard and disposed of
at the admission stage itself.
Requisites for notice under both process,
ordinary as well as under registered post with
acknowledgement due, must be filed within one week from
today failing which the application shall stand rejected
without further reference to Bench.
During the pendency of this application,
operation of the order dated 29.8.2008 passed in Cr.Rev.
no.91 of 2002 pending before Additional District and
Sessions Judge, Fast Track Court-II, Lakhisarai, shall remain
stayed.
(Akhilesh Chandra, J.)
AAhmad
2