High Court Patna High Court - Orders

Khalid Akhtar @ Md. Khalid Akhtar vs The State Of Bihar on 5 August, 2011

Patna High Court – Orders
Khalid Akhtar @ Md. Khalid Akhtar vs The State Of Bihar on 5 August, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      Cr.Misc. No.23386 of 2011
                               Khalid Akhtar @ Md. Khalid Akhtar
                                                   Versus
                                           The State Of Bihar
                                                 -----------

For the petitioner : Mr. Ajay Thakur, Adv.
For the State : Mr. Yogendra Kumar Singh, APP
******

2. 05.08.2011 Learned counsel for the petitioner is permitted to implead

informant as opposite party no. 2 during course of the day.

Issue notice to opposite party no. 2 to show cause as to why

this application be not heard and preferably disposed of at the time of

admission stage itself.

Requisites for service of notice under both process, ordinary

as well as registered post with A/D, must be filed within one week from

today, failing which this application shall stand rejected without further

reference to a Bench.

Let the matter be listed after receipt of service of notice.

Meanwhile, no coercive step shall be taken against the

petitioner.

       Saif                                  (Akhilesh Chandra, J.)