IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23091 of 2011
Nandan Choudhary @ Nandan Kumar Chaudhary
Versus
The State Of Bihar
-----------
02/- 01/08/2011 Heard.
Learned counsel for the petitioner is permitted to
implead the complainant as opposite party no. 2, during course of the
day.
Issue notice to opposite party no. 2, to show cause as to
why this application be not heard and preferably disposed of at the
time of admission stage itself.
Requisites for service of notice under both process,
ordinary as well as under registered post with A/D, must be filed
within one week from today, failing which this application shall stand
rejected without further reference to a Bench.
Rule is made returnable within five weeks.
Meanwhile, no coercive step shall be taken against the
petitioner.
Let a copy of this order be communicated to the court
below through FAX at the cost of petitioner.
Praveen/- ( Akhilesh Chandra, J.)