High Court Patna High Court - Orders

Pintu Singh vs State Of Bihar on 1 July, 2008

Patna High Court – Orders
Pintu Singh vs State Of Bihar on 1 July, 2008
                       In the High Court of Judicature at Patna
                             Cr. Misc. No.21832 of 2008
                    Pintu Singh Vrs. The State of Bihar & Anr.
                                        ****

/3/ 01.07.2008 Counsel for the petitioner is permitted to implead

the informant as opposite party no. 2.

2. Issue notice to opposite party no. 2 to show cause

why the prayer for anticipatory bail on behalf of the

petitioner, Pintu Singh, in connection with Bidupur P.S. Case

No. 373 of 2007 pending in the Court of the Chief Judicial

Magistrate, Vaishali at Hajipur, be not allowed.

3. Notice will go under ordinary process as well as

under registered cover with A/D for which requisites etc.

must be filed within one week, failing which this application,

as against the opposite party concerned, shall stand rejected

without further reference to a Bench.

4. No coercive step should be taken against the

petitioner in connection with the aforementioned case till

disposal of this application.

( Mridula Mishra, J. )
Cp:3/S.A.