High Court Patna High Court - Orders

Mukesh Mahto vs The State Of Bihar on 10 August, 2011

Patna High Court – Orders
Mukesh Mahto vs The State Of Bihar on 10 August, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.26716 of 2011
                                     Mukesh Mahto
                                         Versus
                                 The State Of Bihar
                                       -----------

2 10.8.2011 Counsel for the petitioner submits that the complaint

petition has been filed after a great delay.

Counsel for the petitioner is permitted to add the

complainant as opposite party no.2.

Issue notice to opposite party no.2. Notices will go

both by ordinary process and registered post requisites for which

must be filed within a week failing this application shall stand

dismissed without further reference to a bench.

List this case on appearance of the opposite party.

In the mean time no coercive step shall be taken

against the petitioner in Complaint Case No. 1742C/2009 pending

before the S.D.J.M., Begusarai.

     haque                                               ( Sheema Ali Khan, J.)