IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.31736 of 2011
Sanjay Kumar Keshari
Versus
The State of Bihar
-----------
2 18.10.2011 Learned counsel for the petitioner is permitted to
implead the complainant as opposite party no. 2 in this case.
Issue notice to newly added opposite party no. 2 both by
registered cover with A/D as well as ordinary process for which
requisites, etc., must be filed within one week, failing which the
application shall stand rejected without further reference to the
Bench.
Put up this case again under the same heading after
receipt of the service report upon O.P. No. 2.
Sanjeet (Ashwani Kumar Singh, J.)