IN THE HIGH COURT OF JHARKHAND AT RANCHI
A.B.A. No. 774 of 2011
Manoj Prasad ... ... ... Petitioner
Versus
The State of Jharkhand ... ... ... Opposite Party
CORAM : HON'BLE MR. JUSTICE H.C. MISHRA
For the Petitioner : Mr. Saurav Arun, Advocate
For the State : Mr. P.K. Appu, A.P.P.
03/21.06.2011
Learned counsel for the petitioner is directed to add the complainant
as opposite party no.2.
Issue notice to newly added opposite party no.2 on his present and
correct address under registered cover with A/D as well as by ordinary
process for which requisites etc. must be filed within a week, failing which
this application as against the opposite party no.2 shall stand rejected without
further reference to the Bench.
(H.C. Mishra, J.)
Anit