In the High Court of Judicature at Patna
Cr. Misc. No.17412 of 2008
Md. Shakil Vrs. The State of Bihar & Anr.
****
/3/ 01.07.2008 Counsel for the petitioner is permitted to implead
the complainant as opposite party no. 2.
2. Issue notice to opposite party no. 2 to show
cause why the prayer for anticipatory bail on behalf of the
petitioner, Md. Shakil, in connection with C.A. No. 2235 of
2007 pending in the Court of the Subdivisional Judicial
Magistrate, Katihar, be not allowed.
3. Notice would go under ordinary process as well
as under registered cover with A/D for which requisites etc.
must be filed within one week, failing which this
application, as against the concerned opposite party, shall
stand rejected without further reference to a Bench.
4. No coercive step should be taken against the
petitioner in connection with the aforementioned case till
disposal of this application.
( Mridula Mishra, J. )
Cp:3/S.A.