High Court Patna High Court - Orders

Hakim Mian &Amp; Ors vs State Of Bihar &Amp; Anr on 5 October, 2010

Patna High Court – Orders
Hakim Mian &Amp; Ors vs State Of Bihar &Amp; Anr on 5 October, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr. Misc. No.24534 of 2009
                               HAKIM MIAN & ORS
                                       Versus
                             STATE OF BIHAR & ANR
                                      -----------

2/ 05.10.2010 It has been submitted that the petitioners are ready to

settle the dispute with the opposite party no.2.

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

why this application be not admitted and disposed of, if possible, at

the admission stage itself.

Requisites under registered cover with A.D. as also under

ordinary process must be filed within ten days, failing which, this

application, as against him, shall stand rejected without further

reference to the Bench.

Rule is made returnable within three months.

     JA/-                                                     (Anjana Prakash, J.)