IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.25657 of 2010
MD.AAMIR ANSARI @ MINU
Versus
THE STATE OF BIHAR
-----------
2. 17.08.2010 Learned counsel for the petitioner prays
for and is granted permission to add complainant as
opposite party no. 2.
Issue notice to opposite party no. 2 by
ordinary process as well as registered cover with A/D
for which requisites etc. must be filed within two
weeks, failing which the application shall stand
rejected without further reference to a Bench.
In the meantime, no coercive action be
taken against the petitioner in connection with
Complaint Case No. 259 of 2009 pending in the
Court of S.D.J.M., Daudnagar, District-Aurangabad.
Let a copy of this order be communicated
through FAX, at the cost of the petitioner.
Anand Kr. ( Mandhata Singh, J.)