High Court Patna High Court - Orders

Hira Lal Prasad vs The State Of Bihar on 23 August, 2011

Patna High Court – Orders
Hira Lal Prasad vs The State Of Bihar on 23 August, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.28224 of 2011
                                    Hira Lal Prasad
                                          Versus
                                 The State Of Bihar
                                        -----------

2 23.8.2011 Learned counsel for the petitioner submits that the

informant has realized that the case has wrongly been instituted

and relies on Annexure 2.

Learned counsel for the petitioner is permitted to add

the informant as opposite party no.2.

Issue notice to the newly added opposite party.

Notices will go both by ordinary process and registered post

Requisites etc. for which must be filed within a period of one

week.

List this case at the top of the list on appearance of

opposite party no.2.

Also call for the case diary of Shikarpur PS Case No.

162/2011 from the court of the Chief Judicial Magistrate, West

Champaran.

     haque                                               ( Sheema Ali Khan, J.)