IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.27753 of 2009
Shatrughna Rai & Anr
Versus
The State Of Bihar
---------
2 10.08.2011 Heard learned counsel for the petitioners as well as learned
Addl. Public Prosecutor.
Learned counsel for the petitioners is permitted to add the
informant of Samastipur Nagar (Mufassil) P.S. case no. 100/2008
as opposite party no.2 to this petition within the course of the day.
Issue notice to opposite party no.2 by both processes that is
under ordinary process as well as under registered cover with A/d
for which requisites must be filed within two weeks, failing which
the application shall stand dismissed without further reference to
the Bench.
List this case after service of notice on opposite party
no.2.
Shahid ( Hemant Kumar Srivastava,J)