IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.25460 of 2010
AJIT CHOUDHARY
Versus
STATE OF BIHAR
------
2/ 13.08.2010 Let the complainant be added as Opposite Party No. 2 to
the application.
Issue notice to the Opposite Party No. 2 by ordinary
process as well as registered cover with A/D for which requisites
etc. must be filed within two weeks, failing which the application
shall stand rejected without further reference to a Bench.
In the meantime, no coercive action be taken against the
petitioner in connection with Piro P.S. Case No. 198 of 2009
pending in the Court of C.J.M., Bhojpur, Ara.
shail (Mandhata Singh, J.)