IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.6425 of 2010
SUSHIL KUMAR PANDIT & ORS
Versus
STATE OF BIHAR & ANR
-----------
2. 28.10.2010 Supplementary affidavit filed today on behalf of the
petitioners be kept on the record.
The learned Counsel for the petitioner is permitted
to implead the victim as opposite party no.3 in course of the
day.
Issue notice to the opposite party nos.2 and 3 to
show cause as to why the 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 10 days, failing
which this application shall stand rejected without further
reference to a Bench.
Rule returnable three months.
Narendra/ ( Anjana Prakash, J. )