High Court Patna High Court - Orders

Md.Mohid vs State Of Bihar on 31 March, 2011

Patna High Court – Orders
Md.Mohid vs State Of Bihar on 31 March, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.42144 of 2010
                                      MD.MOHID
                                          Versus
                                   STATE OF BIHAR
                                         -----------

03 31.03.2011 Heard learned counsel for the petitioner and the State.

Learned counsel for the petitioner seeks permission to

implead the complainant as opposite party no. 2.

Permission is accorded.

Issue notice to opposite party no. 2 under registered

cover with A/D and also ordinary process, for which requisites

must be filed within two weeks, failing which this application

shall stand rejected as against the concerned opposite party

without further reference to a Bench.

Put up this case after service of notice.

In the mean time no coercive step shall be taken

against the petitioner in connection with Araria (Madanpur) P.S.

Case No. 197 of 2010 pending in the Court Chief Judicial

Magistrate, Araria.

Let this order be communicated to the court below

through the Fax at the cost of the petitioner.

( Mandhata Singh, J.)
Safik