IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.10105 of 2010
1. DINESH PRASAD SINGH S/O LATE RAM SAGAR SINGH R/O VISHWANATH
NAGAR, ROAD NO.- 5, P.S.- BEGUSARAI, DISTT.- BEGUSARAI
2. KUMAR SANJAY @ SANJAY KUMAR S/O SHRI DINANATH VERMA R/O
ROAD NO.- 6, PATEL NAGAR, P.S.- SHASHTRI NAGAR, DISTT.- PATNA
Versus
1. THE STATE OF BIHAR.
-----------
02. 03.12.2010 Learned counsel for the petitioner is permitted to
implead the complainant as Opposite Party No. 2.
Issue notice to Opposite Party No. 2 as to why
this application be not disposed off at the stage of
admission itself by both processes i.e. ordinary process as
well as registered cover with A/D for which requisites etc.
must be filed within ten days, failing which this
application shall stand dismissed without further
reference to a Bench.
The rule is made returnable within three
months.
During the pendency of this application, the
further proceeding of Complaint Case No. 1503C of 2008
pending before Sub-Divisional Judicial Magistrate,
Begusarai shall remain stayed.
(Anjana Prakash, J.)
Vikash/-