Patna High Court – Orders
Ram Kashi Devi & Ors. vs The State Of Bihar on 16 August, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24442 of 2011
Ram Kashi Devi & Ors.
Versus
The State Of Bihar
-----------
2. 16.8.2011 The learned Counsel for the petitioners is directed to
implead the informant as opposite party no.2 in course of the
day.
Issue notice to the opposite party no.2, for which
requisites etc. under registered cover with A/D as well as
ordinary process must be filed within 10 days, failing which
this application shall stand rejected without further reference
to a Bench.
Rule returnable three months.
Narendra/ ( Anjana Prakash, J. )