IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22886 of 2011
Sameel Khan
Versus
The State Of Bihar
-----------
2 20.07.2011 The petitioner is permitted to add the
complainant as opposite party no.2.
Issue notice to opposite party no.2 under
ordinary process as well as by registered cover with A/D
requisites for which must be filed within a period of two
weeks.
Let ordinary process be served on opposite party
no.2 through her lawyer before learned court below
through the office of the learned court below.
Amrendra/ ( Dinesh Kumar Singh, J)