High Court Patna High Court - Orders

Rajiv Ranjan Sinha @ Bhola vs The State Of Bihar &Amp; Anr on 9 February, 2011

Patna High Court – Orders
Rajiv Ranjan Sinha @ Bhola vs The State Of Bihar &Amp; Anr on 9 February, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.43069 of 2010
                             RAJIV RANJAN SINHA @ BHOLA
                                            Versus
                              THE STATE OF BIHAR & ANR
                                          -----------

4/ 09-02-2011 In compliance of order dated 02.02.2011, the

petitioner as also opposite party no.2 are physically

present in the court and have been duly identified by their

respective counsels. However, joint compromise petition

has not been filed by the parties indicating therein the

terms and conditions of compromise.

Learned counsels appearing on behalf of the

parties assure this Court that they along with their

respective clients shall sit together and shall finalize the

terms and conditions of compromise and that compromise

petition shall be filed on next date.

List this matter on 23rd February, 2011 under

the same heading on which date both parties shall remain

physically present along with joint affidavit, if the matter is

compromised and terms and conditions are agreed upon.

( Birendra Prasad Verma, J.)
BTiwary/