High Court Patna High Court - Orders

Raju Kumar Singh vs State Of Bihar on 3 February, 2011

Patna High Court – Orders
Raju Kumar Singh vs State Of Bihar on 3 February, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr. Misc. No.18835 of 2010
                              RAJU KUMAR SINGH
                                       Versus
                                 STATE OF BIHAR
                                      -----------

2/ 03.02.2011 Learned counsel for the petitioner is permitted to

implead Nawisha Khatoon and Md. Alauddin as opposite party

nos.2 and 3 in this application.

Issue notice to the opposite party nos. 2 and 3 to show

cause as to why this application be not admitted and disposed of, if

possible, at the admission stage itself.

Requisites under registered cover with A.D. as also

under ordinary process must be filed within ten days, failing which,

this application, as against them, shall stand rejected without further

reference to the Bench.

Rule is made returnable within three months.

Meanwhile, call for carbon copy of the case diary of

Hassanpur P.S. Case No.15 of 2009 from the court of the Additional

Chief Judicial Magistrate, Rosera.

          JA/-                                                   ( Anjana Prakash,J.)