IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.12312 of 2010
VED PRAKASH
Versus
THE STATE OF BIHAR
-----------
2. 9.12.2010 The learned Counsel for the petitioner is directed to
implead the informant as opposite party no.2 within a week.
It has been submitted that just one day before the
institution of the present complaint the petitioner had
appeared as a witness in Nawada Town P.S. case No.229
of 2009.
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. )