IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.8563 of 2009
NARENDRA PD.SINGH & ANR
Versus
STATE OF BIHAR
-----------
2. 31.08.2010 The learned counsel for the petitioners is permitted
to make the son of the Complainant who now has been allowed
to represent the original Complainant as Opposite Party No. 2.
It has been submitted that after the complaint a
punchnama was drafted which falsifies the allegation made in
Annexure-1.
Issue notice to the opposite party no. 2 to show
cause as to why this application be not admitted/disposed of at
the stage of admission itself for which requisites etc. under
registered cover with A/D. as well as ordinary process must be
filed within ten days, failing which this application shall stand
rejected without further reference to a Bench.
Rule is made returnable within three months.
( Anjana Prakash, J.)
S.Ali