IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.25208 of 2010
AJAY SINGH, S/o Ram Badan Singh.
Versus
THE STATE OF BIHAR
-----------
03. 11.10.2010 This Court feels that in the nature of dispute
between the parties it will be better to give an opportunity
to the parties to consider the possibility of the conciliation.
In view of such, let the matter be sent to
Meditation Centre, Patna High Court, Patna for
reconciliation between the parties. The Committee will
submit its report within a period of three months from the
date of receipt/production of a copy of this order.
Put up under the heading “For Admission” after
receipt of the report.
(Anjana Prakash, J.)
Vikash/-