IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.7864 of 2010
MD.KHALIL KHAN
Versus
THE STATE OF BIHAR & ORS
-----------
2 24.1.2011 Let the petitioner implead the private respondent in
whose favour the appellate authority has passed order as
respondent no.11.
Issue notice to newly impleaded respondent both
by registered post with A/D as well as ordinary process for which
requisites must be filed within one week, failing which this
application as against him shall stand rejected without further
reference to a Bench.
List this case after receipt of the service of notice.
RPS (Ajay Kumar Tripathi,J.)