IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.42319 of 2010
BHOLA SAH
Versus
STATE OF BIHAR
------
2/ 01.04.2011 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 Tr. No. 3816 of 2008 arising out of
Complaint Case No. 1578 of 2009 pending in the Court of S.D.J.M.,
Sadar, East Champaran at Motihari..
Let the order be communicated through Fax at the cost
of petitioner.
shail (Mandhata Singh, J.)