IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.45323 of 2010
BIPIN PATEL
Versus
THE STATE OF BIHAR
-----------
2 22.4.2011 Learned counsel for the petitioner is
permitted to implead complainant/informant as
opposite party no.2 in this application.
Issue notice to opposite party no. 2
under registered cover with A/D and also
ordinary process, for which requisite must be
filed within two weeks, failing which this
application shall stand rejected as against
concerned opposite party, without further
reference to a Bench.
In the meantime, no coercive step shall
be taken against the petitioner in connection
with L.N.M.U. P.S. Case No. 68/10 pending in the
Court of Chief Judicial Magistrate, Darbhanga.
AI ( Mandhata Singh, J.)