High Court Patna High Court - Orders

Shanti Devi &Amp; Anr vs State Of Bihar on 2 November, 2010

Patna High Court – Orders
Shanti Devi &Amp; Anr vs State Of Bihar on 2 November, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA

                              Cr.Misc. No.14371 of 2009

                                    SHANTI DEVI & ANR
                                          Versus
                                      STATE OF BIHAR

3   02.11.2010

Learned counsel for the petitioner is permitted

to implead 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 disposed of

at the admission stage itself.

Requisites for notice under both process,

ordinary as well as under registered post with

acknowledgement due, must be filed within one week from

today failing which the application shall stand rejected

without further reference to Bench.

During the pendency of this application,

operation of the order dated 29.8.2008 passed in Cr.Rev.

no.91 of 2002 pending before Additional District and

Sessions Judge, Fast Track Court-II, Lakhisarai, shall remain

stayed.

(Akhilesh Chandra, J.)

AAhmad
2