IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.12352 of 2000
CHANDRIKA PRASAD SINGH
Versus
STATE OF BIHAR & ANR
-----------
8. 13.7.2010. Heard learned counsel for the
petitioner.
It was submitted by the learned
counsel for the petitioner that it was a case
relating to civil dispute and in civil
dispute, the complainant had filed the
present complaint petition. It was further
submitted that during the pendency of the
present petition, compromise in between the
parties has already arrived and the
petitioner has also filed an Interlocutory
Application vide I.A. No.515 of 2007.
However, on behalf of opposite party
no.2, a prayer has been made to grant an
adjournment for a week. Prayer is allowed.
Put up this case after one week for
further hearing.
( Rakesh Kumar,J.)
N.H./