IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.36556 of 2010
MD. MUBARAK
Versus
1. The STATE OF BIHAR
2. Bibi Isgat Parveen
------
2/ 27.01.2011 Learned counsel for the O.P. No.2, name appearing in
the cause list, is not willing to appear in the case, as having no
instruction.
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 two 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. C.A. 121 of 2010
pending in the Court of S.D.J.M., Katihar.
Let the order be communicated through Fax at the cost
of the petitioner.
shail (Mandhata Singh, J.)