IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.44599 of 2010
Md. Shahzad Alam @ Shahzad Alam
Versus
The State Of Bihar
-----------
3/ 13.07.2011 Let the complainant be added as Opposite Party No.2 to
the application.
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 three 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. 1013C of 2009
pending in the Court of A.C.J.M., Patnacity.
Let the order be communicated through Fax at the cost
of petitioner.
Shail ( Mandhata Singh, J.)