High Court Patna High Court - Orders

Subodh Kumar Agrawal vs The State Of Bihar on 15 October, 2011

Patna High Court – Orders
Subodh Kumar Agrawal vs The State Of Bihar on 15 October, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Criminal Miscellaneous No.34660 of 2011
                                    Subodh Kumar Agrawal
                                              Versus
                                     The State Of Bihar
                                 ----------------------------------

02. 15.10.2011 Learned counsel for the petitioner is permitted to add

complainant as O.P. No.2.

Issue notice to O.P. No.2 both by registered cover with

A.D. as well as under ordinary process, for which requisites etc.

must be filed within two weeks, failing which the application shall

stand dismissed without further reference to a Bench.

In the meantime, further proceeding of the case in the

Court-below shall remain stayed.

Put up this case again under the same heading after

receipt of the service report.

(Ashwani Kumar Singh, J.)
Mkr.