IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.30691 of 2010
MANOJ @ MANTU MISTRI
Versus
THE STATE OF BIHAR
2 30.09.2010
Learned counsel for the petitioner is permitted
to implead 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 admission stage itself.
Requisites must be filed within three days for
notices by both the means, under ordinary process as well as
by registered post with acknowledgement due, failing which
the application shall stand rejected without further reference
to Bench.
Till further order, no coercive steps shall be
taken against the petitioner in Complaint Case no. 122 C of
2007, pending before Subdivisional Judicial Magistrate,
Sheikhpura.
AAhmad/ (Akhilesh Chandra, J.)