High Court Patna High Court - Orders

/Dr.Dinesh Chandra Singh vs State Of Bihar on 28 October, 2010

Patna High Court – Orders
/Dr.Dinesh Chandra Singh vs State Of Bihar on 28 October, 2010
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                   Cr.Misc. No.14899 of 2009
                        DR.DINESH CHANDRA SINGH
                                 Versus
                             STATE OF BIHAR
                                -------

02. 28.10.2010 Learned counsel for the petitioner is

permitted to implead complainant as opposite

party no.2, as prayed.

Issue notice to opposite party no. 2 to

show cause as to why this application be not

heard and disposed of at the admission stage

itself.

Requisites for service of notice under

both process, ordinary as well as under

registered post with acknowledgement due, must

be filed within one week from today, failing

which this application shall stand rejected

without further reference to Bench.

Further proceeding of the court below

shall remain stayed if trial is yet to

commence.

Let the matter be listed after receipt

of service of notice.

Rajeev/ (Akhilesh Chandra, J.)