High Court Patna High Court - Orders

Shyam Kishore Yadav &Amp; Ors vs State Of Bihar on 9 March, 2011

Patna High Court – Orders
Shyam Kishore Yadav &Amp; Ors vs State Of Bihar on 9 March, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.22323 of 2010
                            SHYAM KISHORE YADAV & ORS
                                            Versus
                                     STATE OF BIHAR
                                          -----------

2. 09.03.2011 The learned counsel for the petitioners is permitted

to implead the Complainant as Opposite Party No. 2.

It has been submitted that even now the petitioners

are ready to settle the differences with the Opposite Party No.

2.

Issue notice to the opposite party no. 2 to show

cause as to why this 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 ten days, failing which this application as against her

shall stand rejected without further reference to the Bench.

Rule is made returnable within three months.

( Anjana Prakash, J.)
S.Ali