IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.25378 of 2010
MD. RABBAN
Versus
STATE OF BIHAR
------
2/ 16.07.2010 Let the complainant be added as Opposite Party No.2 to
the application.
Issue notice to the newly added Opposite Party No. 2 by
ordinary process as well as registered cover with A/D for which
requisites etc. must be filed within two weeks, failing which the
application shall stand rejected without further reference to a Bench.
In the meantime, no coercive action be taken against the
petitioner in connection with Complaint Case No. 1048 of 2009
pending in the Court of S.D.J.M., Madhepura.
Let the order be communicated through F.A.X. at the
cost of the petitioner.
shail (Mandhata Singh, J.)