High Court Patna High Court - Orders

Mujmil Hussain vs State Of Bihar on 16 March, 2011

Patna High Court – Orders
Mujmil Hussain vs State Of Bihar on 16 March, 2011
          IN THE HIGH COURT OF JUDICATURE AT PATNA
                  Cr.Misc. No.32466 of 2010
                        MUJMIL HUSSAIN
                            Versus
                        STATE OF BIHAR
                         -----------

3 16.03.2011 Mr. Rashid Izhar, learned counsel for

the petitioner, prays for and is allowed to

implead Naseem Ahmad, the informant of this

case, as opposite party no.2.

Upon such impleadment, issue notice to

the informant opposite party no.2 both under

ordinary process and registered cover,

requisites etc. for which must be filed by

Friday, failing with this application shall

stand rejected as against the concerned

opposite party without further reference to a

Bench.

List this case immediately after

service of notice.

Rsh                                                (Mihir Kumar Jha, J.)