High Court Patna High Court - Orders

Bano Mandal vs The State Of Bihar on 15 June, 2010

Patna High Court – Orders
Bano Mandal vs The State Of Bihar on 15 June, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr. Misc. No.20118 of 2010
                                   BANO MANDAL
                                         Versus
                                THE STATE OF BIHAR
                                        -----------

2/ 15.06.2010 It has been submitted that the petitioner is ready to settle

the dispute with the complainant.

Learned counsel for the petitioner is permitted to make

the complainant as opposite party no.2.

Issue notice to the opposite party no.2 both by registered

cover with A.D. and also under ordinary process for which requisites

etc. must be filed within two week, failing which, this application, as

against her, shall stand rejected without further reference to Bench.

Meanwhile, no coercive steps shall be taken against the

petitioner in connection with Complaint Case No.2667 of 2009

pending in the court of the Sub-Divisional Judicial Magistrate,

Katihar.

Let this order be communicated to the court concerned

through fax at the cost of the petitioner.

JA/-                                                    (Anjana Prakash, J.)