High Court Patna High Court - Orders

Ranjeet Kumar @ Ranjeet Das @ … vs State Of Bihar on 29 June, 2010

Patna High Court – Orders
Ranjeet Kumar @ Ranjeet Das @ … vs State Of Bihar on 29 June, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.19501 of 2010
                 RANJEET KUMAR @ RANJEET DAS @ RANJEET RAVIDAS
                                              Versus
                                       STATE OF BIHAR
                                            -----------

3 29.6.2010 Learned counsel for the petitioner is

permitted to implead complainant as opposite

party no.2 in this application.

Issue notice to opposite party no. 2

under registered cover with A/D and also

ordinary process, for which requisite 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. 83©/08 pending in the

court of Sub-Divisional Judicial Magistrate,

Danapur (Patna).

AI                                                           ( Mandhata Singh, J.)