Patna High Court – Orders
Anil Kumar vs State Of Bihar on 26 September, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.1061 of 2010
Anil Kumar
Versus
State of Bihar
-----------
2. 26.09.2011 The learned counsel for the petitioner is
permitted to add the complainant as opposite party no.2.
This application will be heard.
Call for the records of complaint case no.90
(C) of 2008 from the court of Sri Manoj Kumar, Judicial
Magistrate, Ist Class, Biharsharif at Nalanda.
Issue notice to newly added opposite party
no.2 under ordinary process as well as registered post
with A/D for which requisites etc. must be filed within a
week; failing which this application as against him shall
stand rejected without further reference to a Bench.
Let this order be communicated to the court
below through fax at the cost of the petitioner.
V.K. Pandey ( Amaresh Kumar Lal, J.)