IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.46171 of 2008
Yugal Kishore Thakur @ Bechan
Versus
State Of Bihar
----------------------------------
02. 11.08.2011 Learned counsel for the petitioner is directed to
implead the informant as opposite party no.2.
Issue notice to opposite party No.2 under
registered cover with A/D and also ordinary process for
which requisites must be filed within two weeks failing
which this application shall stand dismissed without
further reference to a Bench.
In the meantime, call for legible carbon copy
of the case diary of Katra P. S. Case No.22 of 2008
(G.R.No.767 of 2008) from the court of Chief Judicial
Magistrate, Muzaffarpur and put up this case after receipt
of the same.
Vikash (Mandhata Singh, J.)