High Court Patna High Court - Orders

Shivshanker Manjhi vs The State Of Bihar on 24 August, 2011

Patna High Court – Orders
Shivshanker Manjhi vs The State Of Bihar on 24 August, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Criminal Miscellaneous No.27493 of 2011
                                  Shivshanker Manjhi
                                          Versus
                                  The State Of Bihar
                                         ----------

02. 24.08.2011 Learned counsel for the petitioner is

permitted to implead the complainant as well as his

daughter (the victim) respectively as opposite parties

no. 2 and 3 during the course of the day.

Issue notice to opposite parties no. 2 and 3

to show cause as to why this application be not heard

and preferably disposed of at the time of admission

stage itself.

Requisites for service of notice under both

process, ordinary as well as under registered post with

A/D, must be filed within one week from today, failing

which this application shall stand rejected without

further reference to a Bench.

Let the matter be listed after receipt of the

same.

Rule be made returnable within four

weeks. In the meantime, no coercive steps shall be

taken against the petitioner.

Rajeev/                                 ( Akhilesh Chandra, J.)