IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.7856 of 2010
ASHOK PAL @ ASHOK ARORA
Versus
THE STATE OF BIHAR & ANR
-----------
02. 30.11.2010 It has been submitted that now the petitioner is
ready to settle the financial dispute which has arisen
between the parties.
Issue notice to Opposite Party No. 2 as to why
this application be not disposed off at the stage of
admission itself 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 this
application shall stand dismissed without further
reference to a Bench.
The rule is made returnable within three
months.
During the pendency of this application, the
further proceeding of Complaint Case No. 233 (C) of 2005
pending before Judicial Magistrate, 1st Class, Patna shall
remain stayed.
(Anjana Prakash, J.)
Vikash/-