IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.34660 of 2011
Subodh Kumar Agrawal
Versus
The State Of Bihar
----------------------------------
02. 15.10.2011 Learned counsel for the petitioner is permitted to add
complainant as O.P. No.2.
Issue notice to O.P. No.2 both by registered cover with
A.D. as well as under ordinary process, for which requisites etc.
must be filed within two weeks, failing which the application shall
stand dismissed without further reference to a Bench.
In the meantime, further proceeding of the case in the
Court-below shall remain stayed.
Put up this case again under the same heading after
receipt of the service report.
(Ashwani Kumar Singh, J.)
Mkr.