IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.38743 of 2010
JITENDRA RAI @ JITU @ JITENDRA KUMAR
Versus
STATE OF BIHAR
-----------
02. 25.11.2010 Learned counsel for the petitioner is permitted to imp-
lead the complainant/informant as opposite party no.2.
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 Complaint Case
No.793C/2009 pending in the Court of Sri Subhash Chandra ,
Judicial Magistrate Ist Class, Danapur.
Let this order be communicated to the court below
through fax at the cost of the petitioner.
Vikash (Mandhata Singh, J.)