High Court Patna High Court - Orders

Bhola Sah vs State Of Bihar on 1 April, 2011

Patna High Court – Orders
Bhola Sah vs State Of Bihar on 1 April, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.42319 of 2010
                                    BHOLA SAH
                                      Versus
                                  STATE OF BIHAR
                                      ------

2/ 01.04.2011 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 Tr. No. 3816 of 2008 arising out of

Complaint Case No. 1578 of 2009 pending in the Court of S.D.J.M.,

Sadar, East Champaran at Motihari..

Let the order be communicated through Fax at the cost

of petitioner.

shail                                         (Mandhata Singh, J.)