IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.12489 of 2010
RAJESH KUMAR SINHA
Versus
THE STATE OF BIHAR
-----------
05. 29.07.2010 The present application was directed to be
placed after disposal of the Cr. Misc. No. 12680 of 2010.
It is submitted by learned counsel for the
petitioner that in the said criminal miscellaneous
application, parties have been given liberty to settle the
matter outside the Court and in the meantime, it was
directed not to take any coercive steps against the
petitioner.
Learned counsel for the informant has no
objection with regard to passing of the similar order in
the present proceeding also.
In that view of the matter, I think it is
appropriate that the present application should also be
heard along with Cr. Misc. No. 12680 of 2010.
List this case along with Cr. Misc. No. 12680
of 2010.
Shageer ( Dinesh Kumar Singh, J.)