IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.28975 of 2010
CHAMPA DEVI
Versus
THE STATE OF BIHAR
-----------
2. 11.8.2010 Learned counsel for the petitioner is permitted to
implead the persons whom he wanted to be summoned for trial
under Section 319 Cr. P.C. with full correct address of those
persons in a week and simultaneously file requisites for issuing
notices against them, both by the ordinary process as also the
registered cover with A./D within the same period, else, the
petition shall stand dismissed without further reference to a
Bench of the Court.
In case the requisites are filed as directed above,
the same shall be issued making the rule returnable in four
weeks’ time.
Kanth ( Dharnidhar Jha, J.)