IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.28844 of 2011
Masud Khan
Versus
The State Of Bihar
----------------
02/- 19.09.2011 Heard learned counsel representing 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.
In the meantime, no coercive step shall be taken against
the petitioner in connection with Complaint Case No. 4248 of
2009 (Corresponding to Tr. No. 2171 of 2011), pending in the
court of Judicial Magistrate, Saran, Chapra.
Let the matter be listed after service of notice.
Praveen/- ( Akhilesh Chandra, J.)