High Court Patna High Court - Orders

Ajay Kumar Singh vs The State Of Bihar on 28 September, 2011

Patna High Court – Orders
Ajay Kumar Singh vs The State Of Bihar on 28 September, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr. Misc. No.26960 of 2011
                                 Ajay Kumar Singh
                                       Versus
                                 The State Of Bihar
                                      -----------

3/ 28.09.2011 By order dated 18.08.2011, the petitioner was granted

provisional bail, but since a submission had been made on his behalf

that he is ready to settle the dispute with the complainant, she was

made as opposite party no.2, but due to inadvertence notices were

not ordered to be issued to the opposite party no.2.

The order dated 18.08.2011 is modified to the extent that

notice be issued to the opposite party no.2 through registered post as

well as under ordinary process.

Requisites under registered cover with A.D. as also

under ordinary process have already been filed by the petitioner as

per the office note.

Let the same be processed.

Rule is made returnable within three months.

          JA/-                                                 (Anjana Prakash,J.)