High Court Patna High Court - Orders

Pankaj Madal vs State Of Bihar on 22 December, 2010

Patna High Court – Orders
Pankaj Madal vs State Of Bihar on 22 December, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.36127 of 2010
                                       PANKAJ MADAL
                                              Versus
                                       STATE OF BIHAR
                                            -----------

2. 22. 12. 2010. Learned counsel for the petitioner is permitted

to implead complainant as Opposite Party No. 2.

Issue notice to newly added Opposite Party

No. 2, for which requisites etc. must be filed within two

weeks after vacation both under ordinary process as

well as registered cover, failing which this application

shall stand rejected as against Opposite Party No. 2,

without further reference to a Bench.

         m.p.                            ( Gopal Prasad, J.)