IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.21105 of 2011
=============================================
Ashfaq Ahmad Khan & Ors.
…. …. Petitioner/s
Versus
The State Of Bihar
…. …. Opposite Party/s
=============================================
—————
2 16-08-2011 Learned counsel for the petitioner is permitted to
add the complainant as O.P. No.2.
Issue notice as to why this application be not
admitted or disposed of at the stage of admission itself. Requisites
for notice by ordinary process as well as under registered cover
with A/D must be filed within one week failing which this
application as against O.P. No.2 shall stand rejected without
further reference to the Bench.
In the meanwhile, further proceeding till
appearance of O.P. No.2 in connection with C.R. No. 84/2009
arising out of Samastipur P.S. Case No. 447/2005 shall remain
stayed.
(Aditya Kumar Trivedi, J)
Md. Perwez Alam/-