High Court Patna High Court - Orders

Satyendra Thakur @ Satyendra … vs State Of Bihar on 3 November, 2010

Patna High Court – Orders
Satyendra Thakur @ Satyendra … vs State Of Bihar on 3 November, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.33750 of 2010
                    SATYENDRA THAKUR @ SATYENDRA SHARMA
                                        Versus
                                 STATE OF BIHAR
                                       -----------

02 03.11.2010 Learned counsel for the petitioner is permitted to add the

complainant as opposite party no. 2

Heard learned counsel for the petitioner as well as

learned P.P. for the State.

Issue notice to the complainant. The requisites of notice

must be filed within two weeks. The notice shall go by ordinary post

as well as registered post.

List the matter after service report or on appearance of

the complainant.

In the meantime, no coercive steps shall be taken against

the petitioner in connection with Complaint Case No. 1325 of 2008

pending in the court of C.J.M, Nalanda at Biharsharif

Let this order be communicated to the concerned court.

Shahzad ( Hemant Kumar Srivastava, J.)