High Court Patna High Court - Orders

Sanjay Kr. Panjiyar vs The State Of Bihar on 24 August, 2011

Patna High Court – Orders
Sanjay Kr. Panjiyar vs The State Of Bihar on 24 August, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Cr.Misc. No.28207 of 2011
                            Sanjay Kr. Panjiyar
                                   Versus
                             The State Of Bihar
                                -----------

2. 24.08.2011 Heard learned counsel for the petitioner and the State.

Petitioner apprehends his arrest in Gandhi Maidan P.S.Case

No. 59 of 2011 registered for the offences u/s 406, 409, 420 IPC.

In this case the allegation has been made by the informant

that the film was exhibited at different places but the money has not

been paid to the informant and the allegation has been made against the

petitioner that he has not paid the money according to the claim made

in the FIR.

The petitioner is directed to add the informant as O.P.No.2

in course of the day.

Issue notice to the O.P.No.2 under ordinary process as well

as under registered cover with A.D. for which requisites etc. must be

filed within one week failings which this application shall stand

rejected without further reference to a Bench.

In the mean time, no coercive step shall be taken against

the petitioner Sanjay Kumar Panjiyar in connection with Gandhi

Maidan P.S.Case No. 59 of 2011, pending in the court of Chief Judicial

Magistrate, Patna.

(Shivaji Pandey,J)
Jay/