High Court Patna High Court - Orders

Md.Zafar Towheed vs State Of Bihar &Amp; Anr on 17 January, 2011

Patna High Court – Orders
Md.Zafar Towheed vs State Of Bihar &Amp; Anr on 17 January, 2011
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.32326 of 2005
                        MD.ASFAR TOWHEED
                                 Versus
                     THE STATE OF BIHAR & ANR
                                   with
                       Cr.Misc. No.48404 of 2006
                          ISHRAT TOWHEED
                                 Versus
                       STATE OF BIHAR & ANR
                                   with
                       Cr.Misc. No.23128 of 2007
                        MD.ZAFAR TOWHEED
                                 Versus
                       STATE OF BIHAR & ANR
                                -----------

9. 17.01.2011 Heard learned counsel for the

petitioner Ranjeet Sayay, S.M. Ashraf, learned

counsel for the opposite party no. 2 Mr. Ashutosh

Kumar and learned counsel for the state Mr.

Dashrath Mehta, Shaheen Begum, Rajendra Singh

(APP), both sides seek some time to make sincere

attempt for settlement of the dispute between the

parties.

Since the matter arises out of the

offence under Section 498-A, put up this case on

21 Feb, 2011 retaining its position.

         Fahad.                      ( Dinesh Kumar Singh, J. )