IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20464 of 2010
GORAKH SINGH
Versus
STATE OF BIHAR & ANR
-----------
2. 16.06.2010 It has been submitted that the petitioner is still
ready to settle the dispute with the opposite party no. 2.
Issue notice to the opposite party No. 2 both
ordinary process as well as registered cover with A/D. for
which requisites etc. must be filed within one week failing
which this application shall stand rejected without further
reference to a Bench.
In the meanwhile, no coercive step shall be taken
against the petitioner in Complaint Case No. 649 of 2009
pending before the court of Sub Divisional Judicial
Magistrate, Bhabhua,
Post it immediately after service of the notice.
Let the order be communicated to the court
concerned through FAX at the cost of the petitioner.
( Anjana Prakash, J. )
S.Ali