High Court Patna High Court - Orders

Dilip Singh @ Dilip Kumar Singh vs The State Of Bihar on 22 September, 2011

Patna High Court – Orders
Dilip Singh @ Dilip Kumar Singh vs The State Of Bihar on 22 September, 2011
                                    1




                 IN THE HIGH COURT OF JUDICATURE AT PATNA

                       Criminal Miscellaneous No.29111 of 2011

                            Dilip Singh @ Dilip Kumar Singh

                                         Versus

                                  The State Of Bihar


2   22.09.2011

Learned counsel is permitted to

implead the complainant as opposite party no.2.

Issue notice to the newly added opposite

party no.2 to show cause as to why this application

be not heard and disposed of at the admission

stage itself.

Requisites for notice, under ordinary

process as well as by registered post with

acknowledgement due must be filed within one

week from today, failing which the application

shall stand rejected without further reference to

Bench.

The rule is made returnable within six

weeks.

Meanwhile no coercive steps shall be

taken against the petitioner in Complaint Case no.

1383C of 2010 pending before Subdivisional
2

Judicial Magistrate, Saharsa.

( Akhilesh Chandra, J.)
AAhmad