High Court Patna High Court - Orders

Lalan Sahu vs The State Of Bihar on 17 October, 2011

Patna High Court – Orders
Lalan Sahu vs The State Of Bihar on 17 October, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Criminal Miscellaneous No.31030 of 2011
                                          Lalan Sahu
                                             Versus
                                    The State Of Bihar
                                 ----------------------------------

2. 17.10.2011 The learned counsel for the petitioner is permitted

to implead the Complainant as Opposite Party No. 2.

It has been submitted that even now the petitioner

is ready to settle the dispute with the Opposite Party No. 2.

Issue notice to the Opposite Party No. 2 for which

requisites etc. under ordinary process as well as registered

cover with A/D. must be filed within ten days failing which this

application as against her shall stand rejected without further

reference to the Bench.

Rule is made returnable within three months.

In the meanwhile, no coercive step shall be taken

against the petitioner in connection with Complaint Case No.

590 of 2008 (T.R. No. 2468 of 2008).

( Anjana Prakash, J.)
S.Ali