High Court Patna High Court - Orders

Ajit Choudhary vs State Of Bihar on 13 August, 2010

Patna High Court – Orders
Ajit Choudhary vs State Of Bihar on 13 August, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.25460 of 2010
                                  AJIT CHOUDHARY
                                      Versus
                                  STATE OF BIHAR
                                      ------

2/ 13.08.2010 Let the complainant be added as Opposite Party No. 2 to

the application.

Issue notice to the Opposite Party No. 2 by ordinary

process as well as registered cover with A/D for which requisites

etc. must be filed within two weeks, failing which the application

shall stand rejected without further reference to a Bench.

In the meantime, no coercive action be taken against the

petitioner in connection with Piro P.S. Case No. 198 of 2009

pending in the Court of C.J.M., Bhojpur, Ara.

shail                                         (Mandhata Singh, J.)