IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.42144 of 2010
MD.MOHID
Versus
STATE OF BIHAR
-----------
03 31.03.2011 Heard learned counsel for the petitioner and the State.
Learned counsel for the petitioner seeks permission to
implead the complainant as opposite party no. 2.
Permission is accorded.
Issue notice to opposite party no. 2 under registered
cover with A/D and also ordinary process, for which requisites
must be filed within two weeks, failing which this application
shall stand rejected as against the concerned opposite party
without further reference to a Bench.
Put up this case after service of notice.
In the mean time no coercive step shall be taken
against the petitioner in connection with Araria (Madanpur) P.S.
Case No. 197 of 2010 pending in the Court Chief Judicial
Magistrate, Araria.
Let this order be communicated to the court below
through the Fax at the cost of the petitioner.
( Mandhata Singh, J.)
Safik