High Court Patna High Court - Orders

Md. Shakil vs State Of Bihar on 1 July, 2008

Patna High Court – Orders
Md. Shakil vs State Of Bihar on 1 July, 2008
                    In the High Court of Judicature at Patna
                          Cr. Misc. No.17412 of 2008
                  Md. Shakil Vrs. The State of Bihar & Anr.
                                     ****

/3/ 01.07.2008 Counsel for the petitioner is permitted to implead

the complainant as opposite party no. 2.

2. Issue notice to opposite party no. 2 to show

cause why the prayer for anticipatory bail on behalf of the

petitioner, Md. Shakil, in connection with C.A. No. 2235 of

2007 pending in the Court of the Subdivisional Judicial

Magistrate, Katihar, be not allowed.

3. Notice would go under ordinary process as well

as under registered cover with A/D for which requisites etc.

must be filed within one week, failing which this

application, as against the concerned opposite party, shall

stand rejected without further reference to a Bench.

4. No coercive step should be taken against the

petitioner in connection with the aforementioned case till

disposal of this application.

( Mridula Mishra, J. )
Cp:3/S.A.