IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.20118 of 2010
BANO MANDAL
Versus
THE STATE OF BIHAR
-----------
2/ 15.06.2010 It has been submitted that the petitioner is ready to settle
the dispute with the complainant.
Learned counsel for the petitioner is permitted to make
the complainant as opposite party no.2.
Issue notice to the opposite party no.2 both by registered
cover with A.D. and also under ordinary process for which requisites
etc. must be filed within two week, failing which, this application, as
against her, shall stand rejected without further reference to Bench.
Meanwhile, no coercive steps shall be taken against the
petitioner in connection with Complaint Case No.2667 of 2009
pending in the court of the Sub-Divisional Judicial Magistrate,
Katihar.
Let this order be communicated to the court concerned
through fax at the cost of the petitioner.
JA/- (Anjana Prakash, J.)