IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.10704 of 2011
Sunil Kumar
Versus
The State Of Bihar
-----------
2 18.08.2011 Learned counsel for the petitioner is directed to
implead the informant as O.P. No.2 in course of the day.
Issue notice to Opposite Party No.2 under
registered cover with A/D as well as ordinary process, for
which requisites etc. must be filed within two weeks,
failing which this application shall stand rejected without
further reference to the Bench.
Rule is made returnable within three months.
List the matter after receipt of the same.
Call for the case diary of Surajgarha P.S. Case
No.189 of 2010 (G.R. No.1054 of 2010) from the court of
learned Chief Judicial Magistrate, Lakhisarai and list the
matter after receipt of the same.
Till appearance of O.P. No.2, further proceeding
be stayed.
(Aditya Kumar Trivedi,J.)
PN