IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.25655 of 2011
Abhay Kumar
Versus
The State Of Bihar & Anr.
-----------
2. 25.8.2011 It has been submitted that even now the petitioner is
ready to settle the dispute with the opposite party no.2.
Issue notice to the opposite party no.2, for which
requisites etc. under registered cover with A/D as well as
ordinary process must be filed within 10 days, failing which
this application shall stand rejected without further reference
to a Bench.
Rule returnable three months.
In the mean while, no coercive steps shall be taken
against the petitioner in Complaint case No.2690 of 2009
pending in the court of Sub Divisional Judicial Magistrate,
East, Muzaffarpur.
Narendra/ ( Anjana Prakash, J. )