IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.32044 of 2008
Nand Lal Singh & Anr
Versus
State Of Bihar
-----------
2 30.6.2011 Counsel for the petitioner is permitted to add the
complainant as opposite party no. 2.
Petitioners are the co-villagers of the accused no. 1.
The marriage of the complainant could not be fixed with the son of
accused no. 1 and as such this case has been instituted.
Issue notice to opposite party no. 2. A copy of notice
should also be filed in the office of this Court to be served on the
counsel appearing on behalf of opposite party no. 2 in Complaint
Case No. 553 of 2004 through the Court of the Sub-divisional
Judicial Magistrate, Gaya.
Requisites etc. for which must be filed within a period
of one week failing which this application shall stand dismissed
without further reference to a Bench.
In the mean time, further proceedings in the aforesaid
case shall remain stayed to the fact that the charges have not been
framed in this case.
Sanjay ( Sheema Ali Khan, J.)