High Court Patna High Court - Orders

Ashok Pal @ Ashok Arora vs State Of Bihar &Amp; Anr on 30 November, 2010

Patna High Court – Orders
Ashok Pal @ Ashok Arora vs State Of Bihar &Amp; Anr on 30 November, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Cr.Misc. No.7856 of 2010
                          ASHOK PAL @ ASHOK ARORA
                                    Versus
                          THE STATE OF BIHAR & ANR
                                   -----------

02. 30.11.2010 It has been submitted that now the petitioner is

ready to settle the financial dispute which has arisen

between the parties.

Issue notice to Opposite Party No. 2 as to why

this application be not disposed off at the stage of

admission itself by both processes i.e. ordinary process as

well as registered cover with A/D for which requisites etc.

must be filed within ten days, failing which this

application shall stand dismissed without further

reference to a Bench.

The rule is made returnable within three

months.

During the pendency of this application, the

further proceeding of Complaint Case No. 233 (C) of 2005

pending before Judicial Magistrate, 1st Class, Patna shall

remain stayed.

(Anjana Prakash, J.)
Vikash/-