High Court Patna High Court - Orders

Kumar Akhilesh Ranjan vs The State Of Bihar on 6 September, 2011

Patna High Court – Orders
Kumar Akhilesh Ranjan vs The State Of Bihar on 6 September, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Criminal Miscellaneous No.27067 of 2011

                                        Kumar Akhilesh Ranjan
                                               Versus
                                         The State Of Bihar
                                              -----------

02/- 06.09.2011 Heard learned counsels for the parties.

Learned counsel for the petitioner is permitted to

implead the complainant as opposite party no. 2 during course of the

day.

Issue notice to opposite party no. 2 to show cause as

to why this application be not heard and preferably disposed of at

the time of admission stage itself.

Requisites for service of notice under both process,

ordinary as well as under registered post with A/D, must be filed

within one week from today, failing which this application shall

stand rejected without further reference to a Bench.

Rule is made returnable within five weeks.

In the meantime, no coercive step shall be taken

against the petitioner, in connection with Complaint Case No. 666

of 2008, pending in the court of Sub-Divisional Judicial Magistrate,

Madhepura.

After service of notice, list this case under top ten

cases.

       Praveen/-                            ( Akhilesh Chandra, J.)