High Court Patna High Court - Orders

Pappu Paswan vs The State Of Bihar on 14 January, 2011

Patna High Court – Orders
Pappu Paswan vs The State Of Bihar on 14 January, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.219 of 2011
                                       PAPPU PASWAN
                                              Versus
                                   THE STATE OF BIHAR
                                            -----------

2. 14. 01. 2011. 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 one week under ordinary

process as well as registered cover, failing which application shall

stand rejected against concerned Opposite Party No. 2 without

further reference to a Bench.

           m.p.                               ( Gopal Prasad, J.)