Patna High Court – Orders
Rajkishor Tiwari vs The State Of Bihar &Amp; Ors on 28 April, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CWJC No.9394 of 2008
                            RAJKISHOR TIWARI
                                  Versus
                         THE STATE OF BIHAR & ORS
                                 -----------
2 28.4.2011 Learned counsel for the petitioner is permitted to add
the complainant namely Babuna Sah as respondent no. 11 in this
case.
Issue notice to respondent nos. 9 to 11. Notices will
go both by ordinary process and registered cover, requisites etc.
for which under both process must be filed within a period of ten
days failing which this application shall stand dismissed without
further reference to a Bench.
Counsel for the State is required to file a counter
affidavit in this case within a period of four weeks.
List this case after two months or on appearance of
respondent nos. 9 to 11, whichever is earlier.
Sanjay ( Sheema Ali Khan, J.)