High Court Patna High Court - Orders

Sunil Kumar vs The State Of Bihar on 12 October, 2011

Patna High Court – Orders
Sunil Kumar vs The State Of Bihar on 12 October, 2011


IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.34090 of 2011
Sunil Kumar
Versus
The State Of Bihar

2. 12.10.2011. Heard learned counsels for the

petitioner and the State.

The petitioner is apprehending his

arrest in complaint case in which cognizance

has been taken under Section 420 of the

Indian Penal Code.

Learned counsel for the petitioner

is permitted to add the complainant as

opposite party no.2.

Issue notice to opposite party no.2

under ordinary process as well as under

registered cover with A/D requisites for

which must be filed within a period of three

weeks.

Considering the nature of

accusation, let no coercive steps be taken

against the petitioner, in the meantime, in

connection with complaint case no. 02636 of

2010 pending in the court of the learned

J.M. Ist Class, Vaishali at Hajipur.

U. K. ( Dinesh Kumar Singh, J)