IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18096 of 2010
ARBIND KUMAR & ANR
Versus
THE STATE OF BIHAR & ANR
-----------
03. 07.02.2011 In view of nature of dispute between the parties
it is desirable that the matter be referred to Meditation
Centre, Patna High Court, Patna.
Since the Opposite Party No. 2 has already
appeared there is no need for further notice to him.
Put up after four months along with the report.
During the pendency of this application, the
further proceeding of Complaint Case No. 2888 (C) of 2007
pending before Judicial Magistrate, 1st Class, Patna shall
remain stayed.
(Anjana Prakash, J.)
Vikash/-