High Court Patna High Court - Orders

Sunita Kumari vs Santosh Prakash &Amp; Ors on 7 February, 2011

Patna High Court – Orders
Sunita Kumari vs Santosh Prakash &Amp; Ors on 7 February, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  MA No.510 of 2008
                                   SUNITA KUMARI
                                         Versus
                              SANTOSH PRAKASH & ORS
                                       -----------

6. 07.02.2011 Counter affidavit on behalf of the respondent Nos. 1

and 2 as also respondent No. 4 be kept on the record.

Rejoinder of the appellant to this application is also kept on the

record.

It has been agreed by the parties concerned that

they should seek instruction as to whether the matter can be

referred for conciliation/settlement before the appropriate

authority since the parties in the suit are close family members.

Put up after one week retaining its position to enable

the counsel for the parties to seek instructions in the matter.

( Anjana Prakash, J.)
S.Ali