High Court Patna High Court - Orders

Md.Jawed vs State Of Bihar on 23 March, 2011

Patna High Court – Orders
Md.Jawed vs State Of Bihar on 23 March, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.40394 of 2010
                                       MD.JAWED
                                          Versus
                                   STATE OF BIHAR
                                        -----------

2 23.3.2011 Learned counsel for the petitioner is

permitted to implead complainant as opposite

party no.2 in this application.

Issue notice to opposite party no. 2

under registered cover with A/D and also

ordinary process, for which requisite must be

filed within two weeks, failing which this

application shall stand rejected as against

concerned opposite party, without further

reference to a Bench.

In the meantime, no coercive step shall

be taken against the petitioner in connection

with Complaint Case No. C.A.1120/2008 pending in

the Court of Sub-Divisional Judicial Magistrate,

Purnea.

Let this order be communicated to the

court below through fax at the cost of the

petitioner.

AI                                                        ( Mandhata Singh, J.)