IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.2548 of 2002
BHARAT SINGH & ORS
Versus
STATE OF BIHAR
-----------
4. 26.8.2010. Learned counsel for the petitioners is permitted to add
Secretary, Forest Department, Government of Bihar and Secretary,
Minor Irrigation, Government of Bihar as opposite party no.2 and
3 respectively.
Issue notice to the newly added opposite parties to
show cause at the why this application be not allowed for which
requisites etc. must be filed within ten days failing which the
application shall stand rejected without further reference to a
Bench.
Put up the case after filing of the counter affidavit or
after two months whichever is earlier.
Md.S. ( Rakesh Kumar, J.)