High Court Patna High Court - Orders

Pramod Kumar vs State Of Bihar on 29 June, 2010

Patna High Court – Orders
Pramod Kumar vs State Of Bihar on 29 June, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Cr.Misc. No.46319 of 2009
                          PRAMOD KUMAR
                                Versus
                          STATE OF BIHAR
                               -----------

3 29-06-2010 Learned counsel for the petitioner is permitted

to implead proposed accused as Opposite Party Nos. 2, 3

and 4.

Let notice in the admission matter be issued

to the Opposite Party Nos. 2 to 4 through ordinary

process as well as registered cover with A/D for which

requisites etc. must be filed within a period of one week,

failing which this application shall stands rejected

without further reference to a Bench.

List this matter after one week.

Sujit                                                (Kishore K. Mandal, J.)