High Court Patna High Court - Orders

Raj Kumar Mandal vs State Of Bihar &Amp; Anr on 26 November, 2010

Patna High Court – Orders
Raj Kumar Mandal vs State Of Bihar &Amp; Anr on 26 November, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.42113 of 2010
                                 RAJ KUMAR MANDAL
                                           Versus
                               STATE OF BIHAR & ANR
                                         -----------

2/ 26-11-2010 Issue notice to Opposite Party No.2 to show-

cause as to why the prayer made on behalf of the petitioner

for grant of anticipatory bail be not allowed, for which

requisite etc. under ordinary process as well as by

registered cover with A/D must be filed within a week,

failing which this petition shall stand rejected without

further reference to a Bench.

List this matter under the same heading

immediately after service of notice or appearance of Opp.

Party No.2, whichever is earlier, before any appropriate

Bench.

In the meantime, for a period of three months or

till disposal of the case, whichever is earlier, no coercive

steps shall be taken against the petitioner in connection

with Complaint Case No. C- 3013 of 2008, pending in the

court of S.D.J.M., Araria.

It is made clear that in the meantime the

petitioner shall make all endeavours to arrive at a

compromise with the complainant / Opposite Party No.2

either for restoration of matrimonial relationship or for one

time settlement of entire dispute, and if such compromise

is arrived at, then the same should be brought on record
2

by filing a supplementary affidavit.

( Birendra Prasad Verma, J.)
BTiwary/