IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.28058 of 2011
Rakesh Kumar
Versus
The State Of Bihar
-----------
2/ 15.09.2011 Learned counsel for the petitioner is permitted to
implead the complainant/ informant as opposite party no.2 in this
application.
Issue notice to the opposite party no.2.
Requisites under registered cover with A.D. as also
under ordinary process must be filed within ten days, failing which,
this application, as against her, shall stand rejected without further
reference to the Bench.
Rule is made returnable within three months.
In the meanwhile, no coercive steps shall be taken
against the petitioner in connection with C.A. Case No.424-C of
2008 pending in the court of the Sub-Divisional Judicial Magistrate,
Danapur.
JA/- (Anjana Prakash,J.)