IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.18911 of 2009
Shankar Kumar Thakur & Ors
Versus
The State of Bihar & Anr
-----------
2/ 24.06.2011 It has been submitted that even now the petitioners are
ready to settle the difference 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 her, shall stand rejected without further
reference to the Bench.
Rule is made returnable within three months.
JA/- (Anjana Prakash,J.)