High Court Patna High Court - Orders

Bhako Rai vs State Of Bihar on 23 August, 2011

Patna High Court – Orders
Bhako Rai vs State Of Bihar on 23 August, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Criminal Miscellaneous No.42883 of 2008
                                         Bhako Rai
                                           Versus
                                     State Of Bihar
                              ----------------------------------

3 23.8.2011 Learned counsel for the petitioner is

permitted to implead informant as opposite

party no.2 in this application.

Issue notice to opposite party no. 2

under registered cover with A/D and also

ordinary process, for which requisite must be

filed within two weeks, failing which this

application shall stand rejected without

further reference to a Bench.

Also call for carbon copy of the case

diary of Mufassil P.S. Case No. 289/2007 from

the Court of Assistant Sessions Judge-I,

Khagaria and put up this case after receipt of

the same.

AI                                                         ( Mandhata Singh, J.)