IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22323 of 2010
SHYAM KISHORE YADAV & ORS
Versus
STATE OF BIHAR
-----------
2. 09.03.2011 The learned counsel for the petitioners is permitted
to implead the Complainant as Opposite Party No. 2.
It has been submitted that even now the petitioners
are ready to settle the differences with the Opposite Party No.
2.
Issue notice to the opposite party no. 2 to show
cause as to why this application be not admitted/disposed of at
the stage of admission itself for which requisites etc. under
registered cover with A/D. as well as ordinary process must be
filed within ten days, failing which this application as against her
shall stand rejected without further reference to the Bench.
Rule is made returnable within three months.
( Anjana Prakash, J.)
S.Ali