IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.43620 of 2008
Jaggarnath Rai & Ors
Versus
State Of Bihar
----------------------------------
02. 18.08.2011 Learned counsel for the petitioners is directed
to implead the informant as opposite party no.2.
Issue notice to opposite party No.2 under
registered cover with A/D and also ordinary process for
which requisites must be filed within two weeks, failing
which this application shall stand rejected without further
reference to a Bench.
In the meantime, proceeding of the case shall
remain stayed in connection with Belsand P. S. Case
No.76 of 2007 pending in the Court of S.D.J.M., Sheohar.
Let this order be communicated to the court
below through fax at the cost of the petitioners.
Vikash (Mandhata Singh, J.)