1
IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.29111 of 2011
Dilip Singh @ Dilip Kumar Singh
Versus
The State Of Bihar
2 22.09.2011
Learned counsel is permitted to
implead the complainant as opposite party no.2.
Issue notice to the newly added opposite
party no.2 to show cause as to why this application
be not heard and disposed of at the admission
stage itself.
Requisites for notice, under ordinary
process as well as by registered post with
acknowledgement due must be filed within one
week from today, failing which the application
shall stand rejected without further reference to
Bench.
The rule is made returnable within six
weeks.
Meanwhile no coercive steps shall be
taken against the petitioner in Complaint Case no.
1383C of 2010 pending before Subdivisional
2
Judicial Magistrate, Saharsa.
( Akhilesh Chandra, J.)
AAhmad