Patna High Court – Orders
Smt.Sunita Kumari &Amp; Anr vs The State Of Bihar &Amp; Anr on 19 November, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.40345 of 2010
SMT.SUNITA KUMARI & ANR
Versus
THE STATE OF BIHAR & ANR
3 19.11.2010
I.A no. 2185 of 2010
Heard.
The Interlocutory application is allowed.
Named accused, mentioned in paragraph no.2 of the
application are permitted to be impleaded as petitioners.
As prayed for, with consent of the other side,
put up under the same heading after one week at the top of the
list.
(Akhilesh Chandra, J.)
AAhmad