High Court Patna High Court - Orders

Kamleshwari Nandan Singh & Ors vs State Of Bihar on 14 July, 2011

Patna High Court – Orders
Kamleshwari Nandan Singh & Ors vs State Of Bihar on 14 July, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Cr.Misc. No.36037 of 2008
                        Kamleshwari Nandan Singh & Ors
                                     Versus
                                 State Of Bihar
                                    -----------

2 14.7.2011 Counsel for the petitioners is permitted to add the

informant as opposite party no. 2.

Learned counsel for the petitioners submits that apart

from the statement of the informant after a month of the

occurrence that Madhesh Sah and Dhupan Sah have stated that the

petitioner may be involved in the occurrence and there is no other

material in the case diary against the petitioner.

Issue notice to opposite party no. 2 by ordinary

process and registered cover with A.D., requisites etc. for which

must be filed within a period of one week failing which this

application shall stand dismissed without further reference to a

Bench.

Call for the clear carbon copy of the case diary of

Siswan PS Case No. 53 of 2005 (Trial No. 2886 of 2007) from the

Court of the Chief Judicial Magistrate, Siwan.

List this case on appearance of opposite party no. 2.

In the mean time, further proceedings in the aforesaid

case shall remain stayed.

     Sanjay                                                 ( Sheema Ali Khan, J.)