IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.2502 of 2011
RAGHUNATH PRASAD & ORS.
Versus
THE STATE OF BIHAR & ANR.
-----------
2. 28.1.2011 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 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 10 days,
failing which this application shall stand dismissed without
further reference to the Bench.
Rule returnable three months.
Narendra/ ( Anjana Prakash, J.)