High Court Patna High Court - Orders

Arun Kumar Singh &Amp; Ors vs The State Of Bihar on 9 December, 2010

Patna High Court – Orders
Arun Kumar Singh &Amp; Ors vs The State Of Bihar on 9 December, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Cr.Misc. No.12287 of 2010
                           ARUN KUMAR SINGH & ORS
                                     Versus
                              THE STATE OF BIHAR
                                    -----------

02. 09.12.2010 Learned counsel for the petitioner is permitted to

implead the informant as Opposite Party No. 2.

It has been submitted that the petitioner No. 1

is the brother of the informant whereas petitioner Nos. 2

and 3 are the nephews and present case has been

instituted in a background of land dispute between the

parties which is totally absurd and unwarranted.

Issue notice to Opposite Party No. 2 as to why

this application be not disposed off at the stage of

admission itself by both processes i.e. ordinary process as

well as registered cover with A/D for which requisites etc.

must be filed within ten days, failing which this

application shall stand dismissed without further

reference to a Bench.

The rule is made returnable within three

months.

(Anjana Prakash, J.)
Vikash/-