IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.19493 of 2011
Abhay Raj @ Avay Raj
Versus
The State Of Bihar
-----------
3/ 28.07.2011 Learned counsel for the petitioner is permitted to
implead the complainant/ informant as opposite party no.2 in this
application.
Issue notice to the opposite party no.2 to show cause as
to why this application be not admitted and disposed of, if possible,
at the admission stage itself.
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.
Till appearance of the opposite party no.2, no coercive
steps shall be taken against the petitioner in connection with
Complaint Case No.123-C of 2010.
JA/- (Anjana Prakash,J.)