IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.46319 of 2009
PRAMOD KUMAR
Versus
STATE OF BIHAR
-----------
3 29-06-2010 Learned counsel for the petitioner is permitted
to implead proposed accused as Opposite Party Nos. 2, 3
and 4.
Let notice in the admission matter be issued
to the Opposite Party Nos. 2 to 4 through ordinary
process as well as registered cover with A/D for which
requisites etc. must be filed within a period of one week,
failing which this application shall stands rejected
without further reference to a Bench.
List this matter after one week.
Sujit (Kishore K. Mandal, J.)