High Court Patna High Court - Orders

Dharmendra Yadav @ Dharmendra … vs State Of Bihar on 9 March, 2011

Patna High Court – Orders
Dharmendra Yadav @ Dharmendra … vs State Of Bihar on 9 March, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.37847 of 2010
                      DHARMENDRA YADAV @ DHARMENDRA YADAV
                                            Versus
                                     STATE OF BIHAR
                                             -----

02. 09.03.2011 Learned counsel for the petitioner seeks permission to

implead the complainant as opposite party no.2.

Permission is accorded.

Issue notice to opposite party no.2 under registered

cover with A/D and also ordinary process for which requisites 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 Complaint Case No.1237C of 2009 pending in the

court of the Sub-divisional Judicial Magistrate, Jamui.

Let this order be communicated to the court below

through fax at the cost of the petitioner.

Vikash                                             (Mandhata Singh, J.)