IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.40549 of 2010
MOBARAK HUSSAIN ANSARI
Versus
THE STATE OF BIHAR
-----------
2. 23.03.2011 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 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. 1709 of 2009 pending in the Court of
S.D.J.M., West Muzaffarpur.
Let the order be communicated through Fax at
the cost of petitioner.
( Mandhata Singh, J.)
Ibrar/-