High Court Patna High Court - Orders

Bhushan Bind &Amp; Anr vs State Of Bihar on 10 December, 2010

Patna High Court – Orders
Bhushan Bind &Amp; Anr vs State Of Bihar on 10 December, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.12568 of 2010
                                 BHUSHAN BIND & ANR
                                            Versus
                                     STATE OF BIHAR
                                          -----------

2. 10.12.2010 The learned Counsel for the petitioner is directed to

implead the informant as opposite party no.2 in course of the

day.

It has been submitted that apart from a bald

speculation that the petitioners were involved in the present

occurrence, there is no cogent material against them.

Call for carbon copy of the case diary of Chandi

P.S. case No.246 of 2009 from the court of Sri S.B. Kumar,

Judicial Magistrate, 1st class, Hilsa (Nalanda), so as to reach

this court within three weeks.

Issue notice to the opposite party no.2 to show

cause as to why the application be not admitted/disposed of

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 a Bench.

Rule returnable three months.

Narendra/                               ( Anjana Prakash, J. )