IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.27067 of 2011
Kumar Akhilesh Ranjan
Versus
The State Of Bihar
-----------
02/- 06.09.2011 Heard learned counsels for the parties.
Learned counsel for the petitioner is permitted to
implead the complainant 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 under 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.
Rule is made returnable within five weeks.
In the meantime, no coercive step shall be taken
against the petitioner, in connection with Complaint Case No. 666
of 2008, pending in the court of Sub-Divisional Judicial Magistrate,
Madhepura.
After service of notice, list this case under top ten
cases.
Praveen/- ( Akhilesh Chandra, J.)