High Court Patna High Court - Orders

Dinendra Kumar vs The State Of Bihar on 27 April, 2011

Patna High Court – Orders
Dinendra Kumar vs The State Of Bihar on 27 April, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.14647 of 2011
                                DINENDRA KUMAR
                                       Versus
                               THE STATE OF BIHAR
                                      -----------

02/- 27/04/2011 Heard learned counsels representing the parties.

During course of the day learned counsel for the

petitioner is permitted to implead both the accused persons as

opposite parties, who figured in original appeal as respondent nos.

2 and 3.

Issue notice to newly added opposite party nos. 2 and

3, to show cause as to why this application be not heard and

preferably disposed of at the time of admission stage itself.

Requisites for service of notice under both process,

ordinary as well as under registered post with A/D, must be filed

within one week from today, failing which this application shall

stand rejected without further reference to Bench.

Let the matter be listed after receipt of the same.

Praveen                                                         ( Akhilesh Chandra, J.)