IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.19690 of 2011
Rudal Ravidas
Versus
The State Of Bihar
-----------
5/ 16.09.2011 It appears that due to inadvertence in the order dated
29.03.2011/29.07.2011, the order regarding issuance of notice to the
opposite party no.2 could not be incorporated.
Let the following be incorporated in the order dated
29.03.2011/29.07.2011:
“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 Complaint Case No.2102 of
2009 pending in the court of the Sub-Divisional Judicial Magistrate,
Katihar.”
The order dated 29.03.2011/29.07.2011 stands modified
to the aforesaid extent.
Let the order be communicated to the Court below
through FAX at the cost of the petitioner.
JA/- (Anjana Prakash,J.)