IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.29383 of 2011
Durga Prasad
Versus
The State Of Bihar
-----------
02. 14.09.2011 Let the petitioner add the Block Development
Officer, Tarari as opposite party no.2.
Since none is appearing on behalf of the State,
issue notice to newly added opposite party no.2 under
ordinary process as well as by registered cover with A/D
for which requisites must be filed within a period of two
weeks.
In the meantime, let no coercive steps be taken
against the petitioner in connection with Tarari P.S. Case
No. 62 of 2009 pending in the court of learned Chief
Judicial Magistrate, Bhojpur at Arrah.
Amrendra/ (Dinesh Kumar Singh, J)