IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.34090 of 2011
Sunil Kumar
Versus
The State Of Bihar
2. 12.10.2011. Heard learned counsels for the
petitioner and the State.
The petitioner is apprehending his
arrest in complaint case in which cognizance
has been taken under Section 420 of the
Indian Penal Code.
Learned counsel for 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 under
registered cover with A/D requisites for
which must be filed within a period of three
weeks.
Considering the nature of
accusation, let no coercive steps be taken
against the petitioner, in the meantime, in
connection with complaint case no. 02636 of
2010 pending in the court of the learned
J.M. Ist Class, Vaishali at Hajipur.
U. K. ( Dinesh Kumar Singh, J)