IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.22461 of 2011
Atiqurrahman
Versus
The State Of Bihar
-----------
2/ 04.08.2011 Learned counsel for the petitioner is permitted to
implead the complainant/ informant as opposite party no.2 in this
application.
It has been submitted that the petitioner is ready to settle
the dispute with the opposite party no.2.
Issue notice to the opposite party no.2.
Requisites under registered cover with A.D. as also
under ordinary process must be filed within ten days, failing which,
this application, as against her, shall stand rejected without further
reference to the Bench.
Rule is made returnable within three months.
In the meanwhile, no coercive steps shall be taken
against the petitioner in connection with Dehri P.S. Case No. 18 of
2011 pending before the Chief Judicial Magistrate, Rohtas.
JA/- (Anjana Prakash,J.)