High Court Patna High Court - Orders

Rajesh Kumar Singh @ Rajesh Singh … vs State Of Bihar on 11 October, 2010

Patna High Court – Orders
Rajesh Kumar Singh @ Rajesh Singh … vs State Of Bihar on 11 October, 2010


IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.13780 of 2009
RAJESH KUMAR SINGH @ RAJESH SINGH & ANR
Versus
STATE OF BIHAR

02/- 11-10-2010 Heard learned counsels for the parties.

Learned counsel for the petitioners is permitted to

implead the informant as opposite party no. 2.

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

why this application be not heard and preferably disposed of at the

time of admission stage itself.

Requisites for service of notice under both process,

ordinary as well as under registered post with A/D, must be filed

within one week from today, failing which this application shall

stand rejected.

Call for legible carbon/Xerox copy of the case diary in

connection with Sessions Trial No. 468 of 2008 from the Court of

Additional Sessions Judge, F.T.C. Vth, Begusarai.

Let the matter be listed after receipt of the same.

Praveen                                                        (Akhilesh Chandra, J.)