High Court Patna High Court - Orders

Shailendra Roy vs The State Of Bihar on 3 July, 2008

Patna High Court – Orders
Shailendra Roy vs The State Of Bihar on 3 July, 2008
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.23505 of 2008
                                     SHAILENDRA ROY
                                             Versus
                                   THE STATE OF BIHAR
                                           -----------

2. 3.7.2008. Learned counsel for the petitioner is permitted to add the

informant as opposite party no.2.

Issue notice to opposite party no.2. Requisites for which

under ordinary process should be filed within one week, failing which

the bail application shall stand dismissed.

The case should be placed for admission within one to ten

cases on appearance of the informant or after six weeks whichever is

earlier.

           U.K.                                                    (Sheema Ali Khann