Patna High Court – Orders
Vishwanath Mahto vs The State Of Bihar on 1 July, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.15352 of 2010
VISHWANATH MAHTO
Versus
THE STATE OF BIHAR
-----------
3. 01.07.2010 Learned counsel for the petitioner is permitted to
implead the Union of India, through Director General, Narcotics
Control Bureau, New Delhi as opposite party No. 2 and serve a
copy upon him during course of the day.
Put up tomorrow.
( Anjana Prakash, J.)
S.Ali