Patna High Court – Orders
Tesham Sah vs State Of Bihar on 28 February, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.37305 of 2010
TESHAM SAH
Versus
STATE OF BIHAR
------
2/ 28.02.2011 Let the complainant be added as Opposite Party No.2 to
the application.
Issue notice to the Opposite Party No.2 by ordinary
process as well as registered cover with A/D for which requisites
etc. must be filed within two weeks, failing which the application
shall stand rejected without further reference to a Bench.
In the meantime, no coercive action be taken against the
petitioner in connection with Complaint Case No. 520 of 2008
pending in the Court of C.J.M., Jehanabad.
Let the order be communicated through Fax at the cost
of the petitioner.
2/ (Mandhata Singh, J.)