High Court Patna High Court - Orders

Pramod Singh vs The State Of Bihar & Anr. on 11 August, 2011

Patna High Court – Orders
Pramod Singh vs The State Of Bihar & Anr. on 11 August, 2011
                          IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Cr.Misc. No.24806 of 2011
                                            Pramod Singh
                                                 Versus
                                    The State Of Bihar & Anr.
                                               -----------

2. 11.8.2011 It has been submitted that even now the petitioner

is ready to settle the dispute with the opposite party no.2.

Issue notice to the opposite party no.2, for which

requisites etc. under registered cover with A/D as well as

ordinary process must be filed within 10 days, failing which

this application shall stand rejected without further reference

to a Bench.

Rule returnable three months.

In the mean while, no coercive steps shall be

taken against the petitioner in Complaint case No.687 of

2010 pending in the court of the Chief Judicial Magistrate,

Kaimur at Bhabhua.

     Narendra/                          ( Anjana Prakash, J. )