High Court Patna High Court - Orders

Sanjay Singh vs The State Of Bihar &Amp; Anr on 8 July, 2008

Patna High Court – Orders
Sanjay Singh vs The State Of Bihar &Amp; Anr on 8 July, 2008
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.24337 of 2008
                                      SANJAY SINGH
                                            Versus
                             THE STATE OF BIHAR & ANR
                                          -----------

2. 8.7.2008. Issue notice to the opposite party no.2 to show cause as to

why this application be not disposed of at the admission stage itself.

Requisites for which under ordinary process as well as by registered

cover with A/D must be filed within one week.

Learned counsel for the petitioner submits that there is a

talk of compromise and there is also a divorce petition pending .

On appearance of the opposite party no.2, this Court may

consider for settling the matter in order to sort the litigation pending

between the parties.

In the meantime, no coercive steps should be taken against

the petitioner for the next Six weeks in Complaint Case no. 1974 ( C)

of 2006 pending in the court of the S.D. J.M., Patna.

Learned counsel for the petitioner submits that he will take

steps to serve Dasti Summon to the opposite party no.2 so that the

case may be heard at the earliest.

           U.K.                                                    (Sheema Ali Khan,J)