High Court Patna High Court - Orders

Smt. Sanjula Mishra @ Manjula … vs State Of Bihar on 24 September, 2010

Patna High Court – Orders
Smt. Sanjula Mishra @ Manjula … vs State Of Bihar on 24 September, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.55701 of 2007
                   SMT. SANJULA MISHRA @ MANJULA MISHRA & ANR
                                              Versus
                                       STATE OF BIHAR
                                            -----------

05. 24.09.2010 Learned counsel for the petitioner is permitted to

implead the informant/complainant as o.p.no.2.

Let notices in the admission matter be issued to

newly added O.P.No.2 to show cause as to why this application

be not admitted and, if possible, disposed of at the stage of

admission itself, for which requisites etc. under registered

cover with A/D as well as under ordinary process must be filed

within a week, failing which the petition shall stand rejected

without further reference to the Bench.

( Kishore K. Mandal )
hr