IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.40394 of 2010
MD.JAWED
Versus
STATE OF BIHAR
-----------
2 23.3.2011 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. C.A.1120/2008 pending in
the Court of Sub-Divisional Judicial Magistrate,
Purnea.
Let this order be communicated to the
court below through fax at the cost of the
petitioner.
AI ( Mandhata Singh, J.)