IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.44905 of 2008
Reeta Devi
Versus
State Of Bihar
-----------
2 1.8.2011 Counsel for the petitioner is permitted to add the
complainant as opposite party no. 2 in course of the day.
The petitioner is the Secretary of the School Education
Committee, whereas one Bipin Bihari Srivastava was the President of
the School Education Committee. On the recommendation of Bipin
Bihari Srivastava, the ex-headmaster of Government Middle School
has given a Cheque to the complainant for construction of the school
building. It is alleged that the petitioner had gone to the house of the
Contractor, snatched away certain amount of money and also abused
him.
Issue notice to opposite party no. 2 by ordinary process.
A copy of notice should also be filed in the office of this Court to be
served on the counsel appearing on behalf of the opposite party no. 2
in Complaint Case No. 522 of 2007 (Trial No. 2296 of 2008) through
the Court of the Judicial Magistrate, 1st Class, Gopalganj, requisites
etc. for which must be filed within a period of ten days failing which
this application shall stand dismissed without further reference to a
Bench.
List this case on appearance of opposite party no. 2.
In the mean time, further proceedings in the aforesaid case
shall remain stayed.
Sanjay (Sheema Ali Khan, J.)