IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.28207 of 2011
Sanjay Kr. Panjiyar
Versus
The State Of Bihar
-----------
2. 24.08.2011 Heard learned counsel for the petitioner and the State.
Petitioner apprehends his arrest in Gandhi Maidan P.S.Case
No. 59 of 2011 registered for the offences u/s 406, 409, 420 IPC.
In this case the allegation has been made by the informant
that the film was exhibited at different places but the money has not
been paid to the informant and the allegation has been made against the
petitioner that he has not paid the money according to the claim made
in the FIR.
The petitioner is directed to add the informant as O.P.No.2
in course of the day.
Issue notice to the O.P.No.2 under ordinary process as well
as under registered cover with A.D. for which requisites etc. must be
filed within one week failings which this application shall stand
rejected without further reference to a Bench.
In the mean time, no coercive step shall be taken against
the petitioner Sanjay Kumar Panjiyar in connection with Gandhi
Maidan P.S.Case No. 59 of 2011, pending in the court of Chief Judicial
Magistrate, Patna.
(Shivaji Pandey,J)
Jay/