Patna High Court – Orders
Manoj Ram vs The State Of Bihar on 11 November, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.37130 of 2011
Manoj Ram
Versus
The State Of Bihar
-----------
2. 11.11.2011. Learned counsel for the petitioner is permitted to make
necessary correction in paragraph 10 of the petition.
Learned counsel for the petitioner is also permitted to
implead the complainant as opposite party no.2.
Issue notice to the newly added opposite party no.2 both
by registered post with A/D as well as ordinary process for which
requisites etc. must be filed with one week failing which this
petition shall stand rejected without further reference to a Bench.
Md.S. ( Ashwani Kumar Singh, J.)