High Court Patna High Court - Orders

Sri Syed Rizwanul Haque vs The State Of Bihar &Amp; Anr on 27 August, 2010

Patna High Court – Orders
Sri Syed Rizwanul Haque vs The State Of Bihar &Amp; Anr on 27 August, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.30803 of 2010
                           SRI SYED RIZWANUL HAQUE
                                       Versus
                           THE STATE OF BIHAR & ANR
                                        -------

02. 27.08.2010 Learned counsel is permitted to make necessary

corrections as regard to name and address of opposite party

no.2, who has entered appearance, during the course of the

day.

During the course of submission, learned counsel

representing the opposite party no.2 sought one week time to

file counter affidavit. Permission is granted.

In the meanwhile, no coercive step shall be taken

against the petitioner.

Let a copy of this order be communicated through Fax

to the court of Shri Anand Kumar Singh, Judicial Magistrate, 1st

Class, Patna, in connection with Complaint Case No. 3026(C)

of 2009 at the cost of petitioner.

Rajeev/                                                          (Akhilesh Chandra, J.)