High Court Patna High Court - Orders

Akhilesh Kumar Singh @ Akhilesh … vs The State Of Bihar And Anr. on 9 February, 2011

Patna High Court – Orders
Akhilesh Kumar Singh @ Akhilesh … vs The State Of Bihar And Anr. on 9 February, 2011
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Cr.Misc. No.43 of 2011
          AKHILESH KUMAR SINGH @ AKHILESH SINGH AND ORS.
                                  Versus
                    THE STATE OF BIHAR AND ANR.
                                -----------

2. 09.02.2011 The learned counsel for the petitioner is

permitted to implead the daughter of the opposite

party no. 2 as opposite party no. 3.

It has been submitted that even now

petitioners are ready to settle the differences with the

opposite party no.3.

Issue notice to the opposite party no. 2 to

show cause as to why this application be not

admitted/disposed off 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 the Bench.

The Rule is returnable within three months.

         Fahad.                           ( Anjana Prakash, J. )