IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.27884 of 2010
DILIP MUKHIYA
Versus
STATE OF BIHAR
-----------
2 8.9.2010 Learned counsel for the petitioner is
permitted to implead wife of petitioner 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 Complaint Case No. 1640/2009 pending in the
court of Sri G.Anand, Judicial Magistrate, 1st
Class, Saharsa.
AI ( Mandhata Singh, J.)