IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.42256 of 2010
Mithilesh Kumar Singh @ Kumar Mithilesh Prasad Singh
Versus
State Of Bihar
-----------
3/ 18/11/2011 Petitioner is directed to implead informan/complainant as
O.P. No.2.
Issue notice to O.P.No.2 as to why this application be not
admitted or disposed of at the stage of admission itself. Requisites for
notice by ordinary process as well as under registered cover with A/D
must be filed within two weeks failing which this application as against
O.P. No.2 shall stand rejected without any further reference to the
Bench.
Till appearance of O.P. No.2, further proceeding pending
before Sub divisional Judicial Magistrate, Saharsa in Nauhatta P.S. Case
No.13/2006 in G.R. No. 272/2006 shall remain stayed.
Let this order be faxed to the court concerned at the cost
of the petitioners.
The State is also directed to file counter affidavit within
four weeks.
(Aditya Kumar Trivedi,J.)
perwez