IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.25721 of 2011
Sanjay Kumar Shahi
Versus
The State of Bihar & Anr.
----------------------------------
02. 29.08.2011 Learned counsel for the petitioner is permitted to
make correction in the name of Opposite Party No. 2.
It has been submitted that even now the
petitioner is ready to settle the dispute with the Opposite
Party No. 2.
Issue notice to Opposite Party No. 2 by both
processes i.e. ordinary process as well as registered cover
with A/D for which requisites etc. must be filed within
ten days, failing which the application shall stand
dismissed without further reference to a Bench.
The rule is made returnable within three
months.
In the meanwhile, no coercive steps shall be
taken against the petitioner till further orders in
connection with Complaint Case No. 11/2011 pending
before the SDJM, Gaya.
(Anjana Prakash, J.)
Vikash/-