IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.35159 of 2010
JAILAL MAHTO @ JAYLAL MAHTO
Versus
STATE OF BIHAR
-----------
2/- 15.11.2010 Learned counsel for the petitioner is permitted to
implead complainant as opposite party no.2
Issue notice to the Opposite Party No. 2 to show
cause as to why this application be not admitted/disposed of at the
stage of admission itself for which requisites etc. must be filed
within two weeks failing which this application, as against her
shall stand rejected without further reference to a Bench.
List the matter after receipt of service report or on
appearance of the complainant.
In the meanwhile no coercive step shall be taken
against the petitioner in connection with Complaint Case No. 439
of 2008 pending before the Sub-Divisional Judicial Magistrate,
Sikarahna at Motihari (East Champaran).
(Mandhata Singh, J.)
Ashwini/