IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.1245 of 2009
Deepak Kumar
Versus
State Of Bihar
-----------
3 15.09.2011 Learned counsel for the petitioner is permitted to add
the accused as Opposite Party Nos. 2 and 3.
Call for Lower Court Records.
Issue notice to newly added Opposite Party Nos. 2 and
3 under both ordinary as well as registered cover with A/D for
which requisites etc. must be filed within a week, failing which
this application as against them shall stand rejected without
further reference to a Bench.
Put up this case after service of notice.
( Amaresh Kumar Lal, J.)
Md. Ibrarul