IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.35166 of 2011
Gauri Shankar Sah
Versus
The State Of Bihar
----------------------------------
22.11.2011 Heard.
Submission is that under some unavoidable
circumstances learned counsel for the petitioner failed
to implead informant as opposite party no. 2 in
compliance of order dated 25.10.2011, requisites for
service of notice has already been filed.
In view of the above, learned counsel for the
petitioner is permitted to implead informant as opposite
party no. 2 during course of the day and thereafter
notice be issued to Opposite Party no. 2.
Rajeev/- ( Akhilesh Chandra, J.)