High Court Patna High Court - Orders

Jitendra Rai @ Jitu @ Jitendra … vs State Of Bihar on 25 November, 2010

Patna High Court – Orders
Jitendra Rai @ Jitu @ Jitendra … vs State Of Bihar on 25 November, 2010
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.38743 of 2010
                         JITENDRA RAI @ JITU @ JITENDRA KUMAR
                                               Versus
                                        STATE OF BIHAR
                                             -----------

02. 25.11.2010 Learned counsel for the petitioner is permitted to imp-

lead the complainant/informant as opposite party no.2.

Issue notice to opposite party no.2 under registered

cover with A/D and also ordinary process for which requisites

must be filed within two weeks failing which this application shall

stand rejected as against concerned opposite party without further

reference to a Bench.

In the meantime, no coercive step shall be taken

against the petitioner in connection with Complaint Case

No.793C/2009 pending in the Court of Sri Subhash Chandra ,

Judicial Magistrate Ist Class, Danapur.

Let this order be communicated to the court below

through fax at the cost of the petitioner.

Vikash                                                     (Mandhata Singh, J.)