IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.28317 of 2011
Mumtaz Ahmad
Versus
The State Of Bihar
-----------
2. 19.9.2011 The learned Counsel for the petitioner is directed to
implead the informant as opposite party no.2 in course of the
day.
Issue notice to the opposite party no.2 on all
addresses, for which requisites etc. under registered cover
with A/D as well as ordinary process must be filed within 10
days, failing which this application shall stand rejected without
further reference to a Bench.
Rule returnable three months.
In the mean while, no coercive steps shall be taken
against the petitioner in Yogapatti (Sanichary) P.S. case
No.134 of 2011 pending in the court of the Chief Judicial
Magistrate, West Champaran, Bettiah.
Narendra/ ( Anjana Prakash, J. )