High Court Patna High Court - Orders

Md. Zahid Khan vs State Of Bihar &Amp; Anr on 6 August, 2010

Patna High Court – Orders
Md. Zahid Khan vs State Of Bihar &Amp; Anr on 6 August, 2010
         IN THE HIGH COURT OF JUDICATURE AT PATNA
                 CR. APP (DB) No.882 of 2010
                      MD. ZAHID KHAN .
                            Versus
                   STATE OF BIHAR & ANR .
                          -----------

3 6.8.2010 Reg:- I.A. no.1539 of 2010

Interlocutory application has been filed

by the appellant in Cr. Appeal No. 881 of 2010

which was heard analogous with Cr. Appeal

No. 882 of 2010. I.A. No. 1539 of 2010.

Criminal appeal has been filed by the

Informant against the judgment and order of

acquittal of respondent no.2.

By order dated 27.7.2010 notices were

issued to respondent no.2 on his address

given in the memo of appeal.

Prayer of the appellant is for

modification of the order dated 27.7.2010 for

issuance of notice to respondent no.2 through

Superintendent of Central Jail, Gaya as the

respondent no.2 is presently in custody in

connection with some other criminal case in
2

Gaya Central Jail.

The order dated 27.7.2010 is modified.

The notices which were earlier issued to

respondent no.2 on his address given in the

memo of appeal now be sent by registered

cover with A/D as well as under ordinary

process through the Superintendent of Central

Jail, Gaya.

Counsel for the appellant has already

submitted requisition for issuance of notice to

respondent no.2. He is permitted to make

necessary correction so far the address of

respondent no.2 is concerned.

Notices now will be issued to

respondent no.2 through the Superintendent

of Central Jail, Gaya.

(Mridula Mishra,J.)

(Dharnidhar Jha,J.)

A.Kumar