IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.1878 of 2010
SHAILESH KUMAR YADAV @ SHAILESH YADAV
Versus
THE STATE OF BIHAR & ORS.
-----------
5. 24.06.2010 Heard both sides.
Supplementary affidavit has been filed by the
applicant stating therein that O.P. No. 2 has already married with
one Dular Yadav, S/O Late Biswanath yadav, grandson of Hari
Nath yadavR/O village Sawana Pakwalia nearby school, police
station Dhurandah, District – Siwan, accordingly applicant is
permitted to implead Dular Yadav as O.P. No. 3.
Issue notice to opposite party nos. 2 and 3 to show
cause as to why this application be not heard and disposed of at
the admission stage itself.
Requisites for service of notice under both process,
ordinary as well as under registered post with acknowledgement
due, must be filed within one week from today, failing which
this application shall stand rejected without further reference to
Bench.
In the meantime, no coercive steps shall been taken
against the petitioner.
Praveen/ (Akhilesh Chandra,J.)