High Court Patna High Court - Orders

Raghunandan Singh &Amp; Anr vs State Of Bihar on 27 September, 2010

Patna High Court – Orders
Raghunandan Singh &Amp; Anr vs State Of Bihar on 27 September, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.23720 of 2009
                            RAGHUNANDAN SINGH & ANR
                                           Versus
                                    STATE OF BIHAR
                                         -----------

2. 27.09.2010 The learned counsel for the petitioners is permitted

to add the Complainant as Opposite Party No. 2 during course

of the day.

It has been submitted that the petitioners are merely

the purchasers of the land which allegedly belonged to the

Complainant from one Gupteshwar Upadhayay and Ram

Narayan Upadhayay.

Issue notice to the opposite party no. 2 to show

cause as to why this 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 ten days, failing which this application shall stand

rejected without further reference to a Bench.

Rule returnable three months.

( Anjana Prakash, J.)
S.Ali