High Court Patna High Court - Orders

Md.Mubarak vs State Of Bihar &Amp; Anr on 27 January, 2011

Patna High Court – Orders
Md.Mubarak vs State Of Bihar &Amp; Anr on 27 January, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.36556 of 2010
                                    MD. MUBARAK
                                      Versus
                             1. The STATE OF BIHAR
                             2. Bibi Isgat Parveen
                                      ------

2/ 27.01.2011 Learned counsel for the O.P. No.2, name appearing in

the cause list, is not willing to appear in the case, as having no

instruction.

Issue notice to the 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. C.A. 121 of 2010

pending in the Court of S.D.J.M., Katihar.

Let the order be communicated through Fax at the cost

of the petitioner.

shail                                           (Mandhata Singh, J.)