IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24434 of 2010
BASANT KUMAR MEHTA @ BASANT KUMAR VERMA
Versus
STATE OF BIHAR
-----------
2 5.8.2010 Learned counsel for the petitioner is
permitted to implead informant as opposite party
no.2 in this application.
Issue notice to opposite party no. 2
under registered cover with A/D and also
ordinary process, for which requisite must be
filed within two weeks, failing which this
application shall stand rejected as against
concerned opposite party, without further
reference to a Bench.
In the meantime, no coercive step shall
be taken against the petitioner in connection
with Chhatapur P.S. Case No. 91 of 2009 pending
in the court of Chief Judicial Magistrate,
Supaul.
Let this order be communicated to the
court below through fax at the cost of the
petitioner.
AI ( Mandhata Singh, J.)