High Court Patna High Court - Orders

Irfan Ahmad vs State Of Bihar on 25 March, 2011

Patna High Court – Orders
Irfan Ahmad vs State Of Bihar on 25 March, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.40830 of 2010
                                     IRFAN AHMAD
                                           Versus
                                    STATE OF BIHAR
                                            -----

02. 25.03.2011 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 concerned opposite party without further

reference to a bench.

In the meantime, no coercive step shall be taken against

the petitioner in connection with C. A. Case No.991 of 2009

pending in the court of the Sub-divisional Judicial Magistrate, Patna

City, Patna.

Let this order be communicated to the court below

through fax at the cost of the petitioner.

Vikash                                              (Mandhata Singh, J.)