IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.35151 of 2011
======================================================
Md. Arshad
.... .... Petitioner/s
Versus
The State Of Bihar
.... .... Opposite Party/s
======================================================
Appearance :
For the Petitioner/s : Mr. Pramod Mishra, Adv.
For the Opposite Party/s : Mr. Manish Kumar-2, Addl. P.P.
======================================================
CORAM: HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA
ORAL ORDER
(Per: HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA)
2 24-10-2011 Learned counsel for the petitioner is permitted to
implead the complainant as Opposite Party No.2. Let him do so
during the course of the day.
Issue notice to the newly added Opposite Party No.2 by
ordinary process as also by registered post with A/D to show cause
as to why the prayer made on behalf of the petitioner for grant of
anticipatory bail in connection with Complaint Case No.
480C/2007, pending in the court of learned Chief Judicial
Magistrate, Saharsa be not granted. Requisites for issuance of
notice must be filed within two weeks from today, failing which
this application shall stand rejected without further reference to a
Bench.
List this matter immediately either on service of notice
or on appearance of Opposite Party No.2, whichever is earlier.
2 Patna High Court Cr.Misc. No.35151 of 2011 (2) dt.24-10-2011
2/2
In the meantime, for a period of three months or till disposal
of the case, whichever is earlier, no coercive steps shall be taken
against the petitioner in connection with the aforesaid criminal
case
(Birendra Prasad Verma, J)
B Tiwary/-