IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.44832 of 2010
MOHAMMED ISLAM
Versus
THE STATE OF BIHAR
-----------
2 26.03.2011 Counsel for the petitioner prays for
and is allowed to implead the complainant,
namely, Samina Khatoon as opposite party
no.2.
Issue notice to the newly added
opposite party no.2 both under ordinary
process and registered cover, requisites etc.
for which must be filed within one week from
today, failing which this application as
against the concerned opposite party shall
stand rejected without further reference to a
Bench.
The ordinary notice shall be served
on the opposite party no.2 through her
counsel appearing in the Complaint Case
No.364 of 2010 and the court below, having
effected service of notice on the counsel of
the opposite party no.2, shall submit service
report to this Court.
List this case immediately after
service of notice.
Rsh (Mihir Kumar Jha, J.)