IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20878 of 2011
Pradeep Sah
Versus
The State Of Bihar
-----------
02/- 19/07/2011 Heard.
Learned counsel for the petitioner is permitted to
implead the complainant and his daughter Sangita Devi respectively
as opposite party nos. 2 and 3.
Issue notice to opposite party nos. 2 and 3 to show cause
as to why this application be not heard and preferably disposed of at
the time of admission stage itself.
Requisites for service of notice under both process,
ordinary as well as under registered post with A/D, must be filed
within one week from today, failing which this application shall stand
rejected, without further reference to a Bench.
Let the matter be listed after receipt of the same.
Meanwhile, no coercive step shall be taken against the
petitioner in connection with Complaint Case No. 510 of 2009,
pending in the court of Sub-Divisional Judicial Magistrate, Rohtas at
Sasaram.
Praveen/- ( Akhilesh Chandra, J.)