IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.138 of 2011
RAJESH MAHTO
Versus
THE STATE OF BIHAR
-----------
02. 24.02.2011 Petitioner is permitted to implead the informant as
o.p.no.2.
Let notices in the admission matter be issued to
newly added informant(o.p.no.2), for which requisites etc. under
registered cover with A/D as well as ordinary process must be
filed within a week, failing which the petition shall stand
rejected without further reference to the Bench.
List this matter after service of notice within top 15
cases.
( Kishore K. Mandal )
hr