IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.27650 of 2009
Bindeshwari Prasad
Versus
State Of Bihar
---------
2 01.08.2011 Learned counsel for the petitioner should implead
informant as opposite party no.2 to this petition in course of the
day.
Issue notice to opposite party no.2 by both processes that is
under ordinary process as well as under registered cover with A/d
for which requisites must be filed within one week, failing which
the application shall stand dismissed without further reference to
the Bench.
Put up this case after service of notice or appearance of
opposite party no.2 whichever is earlier.
Shahid ( Hemant Kumar Srivastava,J)