Patna High Court – Orders
Umakant Chauhan & Ors. vs The State Of Bihar on 26 September, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.28873 of 2011
1. Umakant Chauhan, son of Late Guru Chauhan
2. Kamala Chauhan, son of Late Guru Chauhan
3. Dulare Chauhan, son of Late Guru Chauhan
4. Jagnath Chauhan, son of Late Guru Chauhan
All resident of villag e- panchvaniya, P.S. - Chakiya, District -
Chandauli (U.P.).
-------- Petitioners.
Versus
1. The State Of Bihar
2. Durga Devi, W/o - Murat Chauhan, R/o -Village -
Bheladih, P.S. - Chand, District - Kaimur at Bhabua.
------- Opposite Party
*******
03/- 26.09.2011 Learned counsel for the petitioners permitted to
implead complainant as opposite party no. 2 during course
of the day.
Issue notice to opposite party no. 2 to show cause as
to why this application be not preferably disposed of at the
time of admission stage itself.
Requisites for service of notice under both process,
ordinary as well as under registered post with A/D, must be
filed within one week from today, failing which this
application shall stand rejected without further reference to a
Bench.
Let the matter be listed after receipt of the same.
( Akhilesh Chandra, J.)
Rajeev/-