Jharkhand High Court
Rajesh Prasad vs State Of Jharkhand on 23 June, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
A. B. A. No. 1729 of 2011
Rajesh Prasad Versus The State of Jharkhand & anr.
--------
CORAM : HON'BLE MR. JUSTICE H. C. MISHRA
------
For the Petitioner : Mr. Md. Sajid Yunus Waris, Advocate
For the State : A.P.P.
------
2/ 23.06.2011
Learned counsel for the petitioner is permitted to add the
complainant as opposite party no. 2 in this application.
Issue notice to the newly added opposite party no. 2, for which
requites etc. must be filed within one week, under registered cover with A/D as
well as through ordinary process, failing which, this application shall stand
rejected as against her without further reference to a Bench.
( H. C. Mishra, J.)
R.Kr.