High Court Patna High Court - Orders

Manoj Chaudhary vs State Of Bihar &Amp; Anr on 19 November, 2010

Patna High Court – Orders
Manoj Chaudhary vs State Of Bihar &Amp; Anr on 19 November, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.20385 of 2010
                                     MANOJ CHAUDHARY
                                               Versus
                                   STATE OF BIHAR & ANR
                                             -----------

04/ 19.11.2010 Heard learned counsel for the petitioner as well as learned

counsel for the informant.

It appears from the submissions of the parties that there is

chance of reconciliation between the parties.

In the aforesaid circumstances, petitioner and informant are

directed to appear before Mediation Center, Patna High Court situated

at Bar Council Building on 3.12.2010 for reconciliation.

Learned counsels for the parties are directed to give

assistance to their respective clients for reconciliation.

The Joint Registrar (Judicial), Patna High Court shall take

steps for sending the record etc to Mediation Center, Patna High Court

for reconciliation.

The Secretary, Mediation Center, Patna High Court is also

requested to inform this court about the result of aforesaid

reconciliation within one month from the date of receipt of the matter.

List this matter after receipt of the aforesaid information

from Mediation Center, Patna High Court.

      shahid                                                (Hemant Kumar Srivastava,J)