High Court Patna High Court - Orders

Deepak Kumar vs The State Of Bihar on 28 September, 2011

Patna High Court – Orders
Deepak Kumar vs The State Of Bihar on 28 September, 2011


IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.33157 of 2011
Deepak Kumar
Versus
The State Of Bihar

2. 28.09.2011. Heard learned counsels for the

petitioner and the State.

The petitioner is apprehending his

arrest in complaint case in which cognizance

has been taken under Sections 341, 504, 384

of the I.P.C. and Section 138 of Negotiable

Instruments Act.

It is submitted by the learned

counsel for the petitioner that there was a

business transaction between the petitioner

and the complainant and other have been

granted anticipatory bail.

Learned counsel for the petitioner

is permitted to add the complainant as

opposite party no.2.

Issue notice to opposite party no.2

under registered cover with A/D as well as

under ordinary process requisites for which

must be filed within three weeks.

Let no coercive steps be taken

against the petitioner in the meantime, in

connection with complaint case no. 2939(C)

of 2010 pending in the court of the learned
2

J.M. Ist Class, Patna.

Let the order be faxed to the

learned court below at the cost of the

petitioner.

U. K. ( Dinesh Kumar Singh, J)