High Court Patna High Court - Orders

Dilip Mukhiya vs State Of Bihar on 8 September, 2010

Patna High Court – Orders
Dilip Mukhiya vs State Of Bihar on 8 September, 2010
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.27884 of 2010
                                  DILIP MUKHIYA
                                         Versus
                                  STATE OF BIHAR
                                       -----------

2 8.9.2010 Learned counsel for the petitioner is

permitted to implead wife of petitioner 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. 1640/2009 pending in the

court of Sri G.Anand, Judicial Magistrate, 1st

Class, Saharsa.

AI                                                        ( Mandhata Singh, J.)