IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.33935 of 2011
Krishna Kumar
Versus
The State Of Bihar
----------------------------------
02. 12.10.2011 Petitioner is apprehending his arrest in a
case registered under Sections 406, 420 of the I.P.C.
Both counsels for the petitioner and O.P.
No. 2 agree to settle the dispute within a period of three
months.
Let counsels for both sides take initiative by
calling both the parties in their Chambers by fixing a
date for reconciliation.
Put up this case on 11th of January, 2012.
In the meantime, let no coercive steps be
taken against the petitioner in connection with
Samastipur Town P.S. Case No. 394 of 2010, pending
in the Court of Chief Judicial Magistrate, Samastipur.
Let the order of this Court be transmitted
through FAX to the learned Court below at the cost of
the petitioner.
(Dinesh Kumar Singh, J)
Shageer