High Court Patna High Court - Orders

Masud Khan vs The State Of Bihar on 19 September, 2011

Patna High Court – Orders
Masud Khan vs The State Of Bihar on 19 September, 2011
                         IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Criminal Miscellaneous No.28844 of 2011

                                                    Masud Khan
                                                        Versus
                                                 The State Of Bihar
                                                    ----------------

02/- 19.09.2011 Heard learned counsel representing 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.

In the meantime, no coercive step shall be taken against

the petitioner in connection with Complaint Case No. 4248 of

2009 (Corresponding to Tr. No. 2171 of 2011), pending in the

court of Judicial Magistrate, Saran, Chapra.

Let the matter be listed after service of notice.

Praveen/-                                          ( Akhilesh Chandra, J.)