IN THE HIGH COUR T OF JUDICATURE AT PATNA
Cr.Misc. No.39738 of 2008
Rajeev Kumar @ Babloo @ Daboo .
Versus
State Of Bihar .
-----------
02. 22.07.2011 Learned counsel for the petitioner is permitted to add the
complainant as opposite party no.2.
Issue notice to opposite party no. 2. Notice will go both by
ordinary process and registered post requisites for which must be filed
within one week failing which this application as against him shall stand
rejected without further reference to a Bench.
A copy of the notice should also be filed in the office of this
court to be served on counsel appearing on behalf of the opposite party
no. 2 in Complaint Case No. 824C/05 pending in the court of Sri N.K.
Tripathi, J.M. 1st Class Bettiah, West Champaran.
In the meantime, further proceedings shall remain stayed
subject to the fact that the trial of the case has not commenced.
List this case on appearance of opposite party no.2 at the top
of the list.
Devendra/ ( Sheema Ali Khan, J)