IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24193 of 2009
DR. LAKHINDAR PRASAD @ DR. LAKHINDRA PASWAN
Versus
STATE OF BIHAR
-----------
2. 29.9.2010 No one appears.
One week time is granted to the Counsel for the
petitioner to add the complainant as opposite party no.2.
From the facts of the case, it appears that the
entire allegations are absurd, improbable and unbelievable.
Issue notice to the opposite party no.2 to show
cause as to why the application be not admitted/disposed of
at the stage of admission itself, for which requisites etc.
under registered cover with A/D as well as ordinary process
must be filed within 10 days, failing which this application
shall stand rejected without further reference to a Bench.
Rule returnable three months.
Narendra/ ( Anjana Prakash, J. )