IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.37294 of 2010
BHAGMANI DEVI & ORS
Versus
THE STATE OF BIHAR & ANR
-----------
02. 02.02.2011 It has been submitted that the petitioners are
still ready to settle the differences with the Opposite Party
No. 2. It has further been submitted that the Court at
Buxar has no territorial jurisdiction in the matter.
Issue notice to Opposite Party No. 2 as to why
this application be not disposed off at the stage of
admission itself by both processes i.e. ordinary process as
well as registered cover with A/D for which requisites etc.
must be filed within ten days, failing which this
application shall stand dismissed without further
reference to a Bench.
The rule is made returnable within three
months.
During the pendency of this application, the
further proceeding of Complaint Case No. 1376C of 2008
(Tr. No. 1551 of 2010) pending before Chief Judicial
Magistrate, Buxar shall remain stayed.
(Anjana Prakash, J.)
Vikash/-