High Court Patna High Court - Orders

Bhagmani Devi &Amp; Ors vs State Of Bihar &Amp; Anr on 2 February, 2011

Patna High Court – Orders
Bhagmani Devi &Amp; Ors vs State Of Bihar &Amp; Anr on 2 February, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Cr.Misc. No.37294 of 2010
                            BHAGMANI DEVI & ORS
                                     Versus
                          THE STATE OF BIHAR & ANR
                                    -----------

02. 02.02.2011 It has been submitted that the petitioners are

still ready to settle the differences with the Opposite Party

No. 2. It has further been submitted that the Court at

Buxar has no territorial jurisdiction in the matter.

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. 1376C of 2008

(Tr. No. 1551 of 2010) pending before Chief Judicial

Magistrate, Buxar shall remain stayed.

(Anjana Prakash, J.)
Vikash/-