High Court Patna High Court - Orders

Biswanath Rai vs The State Of Bihar on 11 October, 2010

Patna High Court – Orders
Biswanath Rai vs The State Of Bihar on 11 October, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA

                              Cr.Misc. No.13844 of 2009

                                      BISWANATH RAI
                                          Versus
                                    THE STATE OF BIHAR


2   11.10.2010

Learned counsel for the petitioner is permitted

to implead the complainant-informant as opposite party no.2.

Issue notice to opposite party no.2 to show

cause as to why this application be not heard and disposed of

at the stage of admission itself.

Requisites for notice under both the means,

ordinary as well as under registered post with acknowledge

due, must be filed within one week from today, failing which

the application shall stand rejected without further reference

to Bench.

Rule, in the admission matter, be made

returnable within three weeks.

(Akhilesh Chandra, J.)

AAhmad