IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.26226 of 2010
TUNTUN PANDIT
Versus
THE STATE OF BIHAR
-----------
2. 07.03.2011 The learned counsel for the petitioner is
permitted to implead the complainant as opposite
party no. 2.
It has been submitted that after the
husband of the opposite party no.2 instituted a
complaint case, the present complaint was filed as
a back lash.
Issue notice to the opposite party no. 2 to
show cause as to why this application be not
admitted/disposed off 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 the
Bench.
The Rule is returnable within three
months.
Fahad. ( Anjana Prakash, J. )