IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.1056 of 2011
ISHWARI PRASAD & ORS
Versus
THE STATE OF BIHAR
-----------
2. 9.2.2011 The learned Counsel for the petitioner is permitted to
implead the informant as opposite party no.2 in course of the
day.
It has been submitted that the only allegation
contained in the first information report is that the venue of
the teachers’ appointment was shifted from one place to
the other and there is no cogent material to support that
the registers which had been seized were forged or
fabricated.
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. )