High Court Patna High Court - Orders

Rudal Ravidas vs The State Of Bihar on 16 September, 2011

Patna High Court – Orders
Rudal Ravidas vs The State Of Bihar on 16 September, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr. Misc. No.19690 of 2011
                                   Rudal Ravidas
                                       Versus
                                 The State Of Bihar
                                      -----------

5/ 16.09.2011 It appears that due to inadvertence in the order dated

29.03.2011/29.07.2011, the order regarding issuance of notice to the

opposite party no.2 could not be incorporated.

Let the following be incorporated in the order dated

29.03.2011/29.07.2011:

“Issue notice to the opposite party no.2.

Requisites under registered cover with A.D. as also

under ordinary process must be filed within ten days, failing which,

this application, as against her, shall stand rejected without further

reference to the Bench.

Rule is made returnable within three months.

In the meanwhile, no coercive steps shall be taken

against the petitioner in connection with Complaint Case No.2102 of

2009 pending in the court of the Sub-Divisional Judicial Magistrate,

Katihar.”

The order dated 29.03.2011/29.07.2011 stands modified

to the aforesaid extent.

Let the order be communicated to the Court below

through FAX at the cost of the petitioner.

          JA/-                                                (Anjana Prakash,J.)