IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.40830 of 2010
IRFAN AHMAD
Versus
STATE OF BIHAR
-----
02. 25.03.2011 Learned counsel for the petitioner seeks permission to
implead the complainant as opposite party no.2.
Permission is accorded.
Issue notice to opposite party no.2 under registered
cover with A/D and also ordinary process for which requisites 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 C. A. Case No.991 of 2009
pending in the court of the Sub-divisional Judicial Magistrate, Patna
City, Patna.
Let this order be communicated to the court below
through fax at the cost of the petitioner.
Vikash (Mandhata Singh, J.)