IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.17914 of 2010
VEENA DEVI
Versus
THE STATE OF BIHAR
-----------
2. 27.01.2011 The learned counsel for the petitioner is
permitted to implead the informant as opposite party
no. 2.
It has been submitted that the informant is
the father-in-law of the petitioner and there is serious
land dispute between them, on account of which
malicious First Information Report has been instituted
which ended in a final report but disagreeing of the
same cognizance has been taken in the matter.
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. )