Patna High Court – Orders
Ranjeet Sah vs The State Of Bihar on 14 January, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.203 of 2011
RANJEET SAH
Versus
THE STATE OF BIHAR
-----------
2. 14. 01. 2011. Learned counsel for the petitioner is permitted
to implead complainant as Opposite Party No. 2 in
course of the day.
Issue notice to newly added Opposite Party
No. 2 for which requisites etc. must be filed within one
week under ordinary process as well as registered cover,
failing which this application shall stand rejected
against concerned Opposite Party No. 2, without further
reference to a Bench.
m.p. ( Gopal Prasad, J.)