IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.16065 of 2009
RAMAKANT JHA & ANR
Versus
STATE OF BIHAR
-----------
02/- 09-11-2010 Heard learned counsels for the parties.
Learned counsel for the petitioners is permitted to implead
the informant as opposite party no. 2.
Issue notice to opposite party no. 2 to show cause as to
why this application be not heard and preferably disposed of at the
time of admission stage itself.
Requisites for service of notice under both process,
ordinary as well as under registered post with A/D, must be filed
within one week from today, failing which this application shall stand
rejected without further reference to Bench.
Let the matter be listed after receipt of the same.
Meanwhile, if trial is yet to commence, the further
proceeding of the court below shall remain stayed.
Praveen (Akhilesh Chandra, J.)