High Court Patna High Court - Orders

Atiqurrahman vs The State Of Bihar on 4 August, 2011

Patna High Court – Orders
Atiqurrahman vs The State Of Bihar on 4 August, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr. Misc. No.22461 of 2011
                                    Atiqurrahman
                                       Versus
                                 The State Of Bihar
                                      -----------

2/ 04.08.2011 Learned counsel for the petitioner is permitted to

implead the complainant/ informant as opposite party no.2 in this

application.

It has been submitted that the petitioner is ready to settle

the dispute with the opposite party no.2.

Issue notice to the opposite party no.2.

Requisites under registered cover with A.D. as also

under ordinary process must be filed within ten days, failing which,

this application, as against her, shall stand rejected without further

reference to the Bench.

Rule is made returnable within three months.

In the meanwhile, no coercive steps shall be taken

against the petitioner in connection with Dehri P.S. Case No. 18 of

2011 pending before the Chief Judicial Magistrate, Rohtas.

          JA/-                                                   (Anjana Prakash,J.)