IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.11795 of 2009
PURUSHOTTAM PANDEY & ORS
Versus
STATE OF BIHAR
-----------
2. 22.09.2010 The learned counsel for the petitioner permitted
to implead informant as opposite party no. 2.
It has been submitted that the petitioners are still
ready to settle the dispute with the opposite party no. 2.
Issue notice to the opposite party no. 2 to show
cause as to why this application be not admitted/disposed
off 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 the Bench.
Rule returnable three months.
Fahad. ( Anjana Prakash, J. )