IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.29515 of 2008
Lalit Kishore
Versus
State Of Bihar
-----------
3 9.11.2011 Counsel for the petitioner is permitted to add the
informant as opposite party no. 2 in this case.
Issue notice to opposite party no. 2 both under registered
cover with A/D as well as under ordinary process, requisites etc. for
which under both processes must be file within a period of one week
failing which this application shall stand dismissed without further
reference to a Bench.
List this case on appearance of opposite party no. 2.
In the mean time, further proceedings in Kotwali P.S.
Case No. 733 of 2006 (G.R. No. 3394 of 2006) pending before the
Judicial Magistrate, 1st Class, Bhagalpur shall remain stayed subject to
the condition that charges have not been framed in this case.
Sanjay (Sheema Ali Khan, J.)