High Court Patna High Court - Orders

Brajesh Prakash @Brajesh Prakash … vs The State Of Bihar on 28 January, 2011

Patna High Court – Orders
Brajesh Prakash @Brajesh Prakash … vs The State Of Bihar on 28 January, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.44988 of 2010
                   BRAJESH PRAKASH @BRAJESH PRAKASH SAH
                                           Versus
                                 THE STATE OF BIHAR
                                         -----------

2 28.01.2011 Heard learned counsel for the petitioner as well as

learned counsel for the state.

At the very outset, learned counsel for the petitioner

points out that the informant has filed a petition before the lower

court accepting this fact that he had lodged the instant case

under misconception on account of wrong information.

Learned counsel for the petitioner is directed to

implead the informant of this case as O.P. No. 2.

Issue notice to O.P. No. 2 for which requisites etc

must be filed within one week failing which the application as

against the concerned O.P. shall stand rejected without further

reference to a bench.

In the meantime, let the case diary of Sasaram (Agrer)

P.S. Case No. 183 of 2010 from the court of Chief Judicial

Magistrate, Rohtas at Sasaram and put up the matter on receipt

of the same.

         AKV/-                                (Hemant Kumar Srivastava,J.)