IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24839 of 2011
Pramod Ram
Versus
The State Of Bihar
-----------
2. 16.8.2011 The learned Counsel for the petitioner is directed to
implead the complainant as opposite party no.2 in course of
the day.
Issue notice to the opposite party no.2, 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 Complaint case No.1317 of 2010
pending in the court of Chief Judicial Magistrate, Vaishali at
Hajipur.
Narendra/ ( Anjana Prakash, J. )