IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.18939 of 2010
PERMHANS SINGH & ORS
Versus
STATE OF BIHAR & ANR
-----------
3/ 14.02.2011 In the nature of disputes between the parties, an attempt
should be made to settle the disputes between them.
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.)