IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.26960 of 2011
Ajay Kumar Singh
Versus
The State Of Bihar
-----------
3/ 28.09.2011 By order dated 18.08.2011, the petitioner was granted
provisional bail, but since a submission had been made on his behalf
that he is ready to settle the dispute with the complainant, she was
made as opposite party no.2, but due to inadvertence notices were
not ordered to be issued to the opposite party no.2.
The order dated 18.08.2011 is modified to the extent that
notice be issued to the opposite party no.2 through registered post as
well as under ordinary process.
Requisites under registered cover with A.D. as also
under ordinary process have already been filed by the petitioner as
per the office note.
Let the same be processed.
Rule is made returnable within three months.
JA/- (Anjana Prakash,J.)