High Court Patna High Court - Orders

Aftab Alam & Ors vs State Of Bihar on 8 September, 2011

Patna High Court – Orders
Aftab Alam & Ors vs State Of Bihar on 8 September, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Criminal Miscellaneous No.28002 of 2009
                                       Aftab Alam & Ors
                                              Versus
                                        State Of Bihar
                                  ----------------------------------

3 08-09-2011 Heard learned counsel for the petitioners as well as

learned Additional Public Prosecutor for the State.

Counsel for the petitioner is permitted to implead the

complainant of Complaint Case No. 1821 C of 2008 as O.P.

No. 2 during course of the day.

Issue notice to Opposite Party No. 2 through both

processes i.e. under registered cover with A/D as also under

ordinary process for which requisites etc must be filed within

two weeks failing which this matter shall stand rejected without

further reference to a Bench.

List the matter on receipt of the service report or

appearance of the opposite party No. 2 whichever is earlier.

In the meantime, a report be called for from Chief

Judicial Maghistrate, Bihar Sharif about the present stage of

Complaint Case No. 1821 C of 2008 .

The aforesaid report must be reached to this court

within ten days from the date of receipt of this order.

         AKV/-                           (Hemant Kumar Srivastava,J.)