High Court Patna High Court - Orders

Ashfaq Ahmad Khan & Ors. vs The State Of Bihar on 16 August, 2011

Patna High Court – Orders
Ashfaq Ahmad Khan & Ors. vs The State Of Bihar on 16 August, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Criminal Miscellaneous No.21105 of 2011
                    =============================================

Ashfaq Ahmad Khan & Ors.

…. …. Petitioner/s
Versus
The State Of Bihar
…. …. Opposite Party/s
=============================================

—————

2 16-08-2011 Learned counsel for the petitioner is permitted to

add the complainant as O.P. No.2.

Issue notice as to why this application be not

admitted or disposed of at the stage of admission itself. Requisites

for notice by ordinary process as well as under registered cover

with A/D must be filed within one week failing which this

application as against O.P. No.2 shall stand rejected without

further reference to the Bench.

In the meanwhile, further proceeding till

appearance of O.P. No.2 in connection with C.R. No. 84/2009

arising out of Samastipur P.S. Case No. 447/2005 shall remain

stayed.

(Aditya Kumar Trivedi, J)
Md. Perwez Alam/-