IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.31030 of 2011
Lalan Sahu
Versus
The State Of Bihar
----------------------------------
2. 17.10.2011 The learned counsel for the petitioner is permitted
to implead the Complainant as Opposite Party No. 2.
It has been submitted that even now the petitioner
is ready to settle the dispute with the Opposite Party No. 2.
Issue notice to the Opposite Party No. 2 for which
requisites etc. under ordinary process as well as registered
cover with A/D. 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 step shall be taken
against the petitioner in connection with Complaint Case No.
590 of 2008 (T.R. No. 2468 of 2008).
( Anjana Prakash, J.)
S.Ali