High Court Patna High Court - Orders

Md. Shahzad Alam @ Shahzad Alam vs The State Of Bihar on 13 July, 2011

Patna High Court – Orders
Md. Shahzad Alam @ Shahzad Alam vs The State Of Bihar on 13 July, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.44599 of 2010
                             Md. Shahzad Alam @ Shahzad Alam
                                              Versus
                                       The State Of Bihar
                                            -----------

3/ 13.07.2011 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 three 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 Complaint Case No. 1013C of 2009

pending in the Court of A.C.J.M., Patnacity.

Let the order be communicated through Fax at the cost

of petitioner.

Shail                                       ( Mandhata Singh, J.)