IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.31734 of 2010
MD.PARVEJ KHAN & ORS
Versus
STATE OF BIHAR & ANR
-----------
2/- 27.10.2010 It has been submitted that 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 the 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 10 days, failing which this
application shall stand rejected without further reference
to a Bench.
Rule returnable three months.
Ashwini/- ( Anjana Prakash, J. )