High Court Patna High Court - Orders

Dilip Paswan vs State Of Bihar on 4 March, 2011

Patna High Court – Orders
Dilip Paswan vs State Of Bihar on 4 March, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.38098 of 2010
                                        DILIP PASWAN
                                              Versus
                                       STATE OF BIHAR
                                            -----------

2/ 04.03.2011 Let the complainant be added as Opposite Party No.2 to

the application.

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. 422 (c) of 2009

pending in the Court of J.M., Ist Class, Danapur.

Let the order be communicated through Fax at the cost

of the petitioner.

Shail                                       ( Mandhata Singh, J.)