IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.25696 of 2010
KUNJESH KUMAR SHUKLA @ KUNJESH KUMAR
Versus
STATE OF BIHAR
-----------
2. 18.8.2010 Learned counsel for the petitioner is permitted to implead
the complainant as opposite party no.2.
Issue notice to opposite party no.2 both under registered
cover with A/D as well as under ordinary process for which requisites
etc. must be filed within two weeks, failing which this application shall
stand rejected as against the concerned opposite party without further
reference to a Bench.
In the meantime, no coercive steps shall be taken against the
petitioner in connection with Complaint Case no.C-1665 of 2009, Tr.
No.2816 of 2010 pending in the court of S.D.J.M., Vaishali at Hajipur.
Sudip ( Mandhata Singh,J )