High Court Patna High Court - Orders

Mumtaz Ahmad vs The State Of Bihar on 19 September, 2011

Patna High Court – Orders
Mumtaz Ahmad vs The State Of Bihar on 19 September, 2011
                           IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Cr.Misc. No.28317 of 2011
                                            Mumtaz Ahmad
                                                  Versus
                                          The State Of Bihar
                                                -----------

2. 19.9.2011 The learned Counsel for the petitioner is directed to

implead the informant as opposite party no.2 in course of the

day.

Issue notice to the opposite party no.2 on all

addresses, for which requisites etc. under registered cover

with A/D as well as ordinary process must be filed within 10

days, failing which this application shall stand rejected without

further reference to a Bench.

Rule returnable three months.

In the mean while, no coercive steps shall be taken

against the petitioner in Yogapatti (Sanichary) P.S. case

No.134 of 2011 pending in the court of the Chief Judicial

Magistrate, West Champaran, Bettiah.

     Narendra/                          ( Anjana Prakash, J. )