High Court Patna High Court - Orders

Prahlad Prasad Gupta & Ors vs State Of Bihar on 8 July, 2011

Patna High Court – Orders
Prahlad Prasad Gupta & Ors vs State Of Bihar on 8 July, 2011
                          IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Cr.Misc. No.23077 of 2009
                                   Prahlad Prasad Gupta & Ors
                                                 Versus
                                            State Of Bihar
                                               -----------

2. 8.7.2011 The learned Counsel for the petitioner is directed to

implead the informant as opposite party no.2.

Issue notice to the opposite party no.2 to show cause

as to why the 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 10 days, failing which this application shall stand

rejected without further reference to a Bench.

Rule returnable three months.

Call for carbon copy of the case diary of Shikarpur

P.S. case No.81 of 2007 (Sessions Trial No.395 of 2008) from

the court of the 2nd Additional Sessions Judge, Bettiah, West

Champaran, so as to reach this court within three weeks.

     Narendra/                          ( Anjana Prakash, J. )