IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.26946 of 2011
Umal Sah
Versus
The State Of Bihar
-----------
2/ 09.09.2011 Learned counsel for the petitioner is permitted to
implead the complainant/ informant as opposite party no.2 in this
application.
Issue notice to the opposite party no.2.
Requisites under registered cover with A.D. as also
under ordinary process must be filed within ten days, failing which,
this application, as against her, shall stand rejected without further
reference to the Bench.
Rule is made returnable within three months.
In the meanwhile, no coercive steps shall be taken
against the petitioner in connection with Complaint Case No.1412-C
of 2010 pending in the court of the Judicial Magistrate, 1st class,
Begusarai.
It is clarified here that the Complainant need not
necessarily appear through her lawyer and, if she wants, she can
appear personally before this Court for want of any financial
reasons.
JA/- (Anjana Prakash,J.)