High Court Patna High Court - Orders

Md.Mustaquim Alam vs State Of Bihar on 11 October, 2010

Patna High Court – Orders
Md.Mustaquim Alam vs State Of Bihar on 11 October, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.31698 of 2010
                                MD.MUSTAQUIM ALAM
                                           Versus
                                    STATE OF BIHAR
                                         -----------

2 11.10.2010 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. 699/09 pending in the

court of Chief Judicial Magistrate, Katihar.

AI                                                       ( Mandhata Singh, J.)