IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20276 of 2010
ASHOK THAKUR
Versus
STATE OF BIHAR
2. 15.6.2010 It has been submitted that the petitioner is still ready to
settle the matter with the informant.
Let the informant be added as opposite party no.2.
In view of such, issue notice to opposite party no.2 both by
registered cover with A/D as well as ordinary process, for which
requisites etc must be filed within one week, failing which this
application shall stand rejected without further reference to a Bench.
In the mean while, no coercive steps be taken against the
petitioner in connection with Chakmehsi P.S.case No.10 of 2009
pending in the court of the Chief Judicial Magistrate, Samastipur.
Post it immediately after service of notice.
Let this order be communicated to the court concerned
through fax at the cost of the petitioner.
Narendra/ ( Anjana Prakash, J. )