High Court Patna High Court - Orders

J.B.N.M.Kumar &Amp; Ors vs State Of Bihar &Amp; Anr on 29 November, 2010

Patna High Court – Orders
J.B.N.M.Kumar &Amp; Ors vs State Of Bihar &Amp; Anr on 29 November, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.7573 of 2010
                                J.B.N.M.KUMAR & ORS
                                           Versus
                               STATE OF BIHAR & ANR
                                         -----------

2. 29.11.2010 It has been submitted that in the nature of dispute,

there is a possibility of a settlement, if the Opposite Party No. 2

is noticed.

Issue notice to the opposite party no. 2 to show

cause as to why this application be not admitted/disposed of at

the stage of admission itself for which requisites etc. under

registered cover with A/D. as well as ordinary process must be

filed within ten days, failing which this application as against

Opposite Party No. 2 shall stand rejected without further

reference to a Bench.

Rule is made returnable within three months.

In the meanwhile, the further proceeding in

Complaint Case no. 2415(C) of 2008 pending in the court of Sri

Hari Prasad, Judicial Magistrate, 1st Class, Patna, shall remain

stayed.

( Anjana Prakash, J.)
S.Ali