High Court Patna High Court - Orders

Md.Javed Alam Ansari vs State Of Bihar &Amp; Anr on 7 October, 2010

Patna High Court – Orders
Md.Javed Alam Ansari vs State Of Bihar &Amp; Anr on 7 October, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.12145 of 2010
                                  MD.JAVED ALAM ANSARI
                                              Versus
                                  STATE OF BIHAR & ANR
                                            -----------

2. 07.10.2010 It has been submitted that no progress has taken

place after 25.2.2006 i.e. the date of cognizance and,

therefore, the Opposite Party No. 2 be noticed whether she

is agreeable to a settlement with the petitioner.

Issue notice to the opposite party no.2 to show

cause as to why the application be not admitted/disposed of

at the stage of admission itself, for which requisites etc.

under registered cover with A/D as well as ordinary process

must be filed within 10 days after Puja holidays, failing which

this application shall stand rejected without further reference

to a Bench.

Rule returnable three months.

( Anjana Prakash, J. )
S.Ali