IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.17239 of 2009
KRISHNA BIHARI PANDEY
Versus
THE STATE OF BIHAR
2 22.11.2010
Learned counsel for the petitioner is permitted
to implead the informant as opposite party no.2.
Issue notice to opposite party no.2 to show
cause as to why this application be not heard and disposed of
at the stage of admission itself.
Requisites for notice under both process,
ordinary as well as by registered post with acknowledgement
due, must be filed within one, failing which the application
shall stand rejected without further reference to Bench.
Rule is made returnable within four weeks.
Meanwhile, no coercive steps shall be taken
against the petitioner in Nokha Baghaila P.S. Case no. 74 of
2007 pending before Chief Judicial Magistrate, Rohtas at
Sasaram, shall remain stayed.
(Akhilesh Chandra, J.)
AAhmad