Patna High Court – Orders
Hirdayanand Pandey vs The State Of Bihar on 9 August, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.45755 of 2008
Hirdayanand Pandey
Versus
The State Of Bihar
----------------------------------
2 9.8.2011 Learned counsel for the petitioner is
permitted to implead informant as opposite
party no.2 in this application.
Issue notice to opposite party no. 2
under registered cover with A/D and also
ordinary process, for which requisite must be
filed within two weeks, failing which this
application shall stand rejected without
further reference to a Bench.
AI ( Mandhata Singh, J.)