Patna High Court – Orders
Dhananjay Kumar vs State Of Bihar on 27 October, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21017 of 2010
DHANANJAY KUMAR
Versus
STATE OF BIHAR
-----------
03 27.10.2010 Heard learned counsel for the petitioner and learned counsel
for the complainant.
At the very outset, learned counsel for the petitioner points
out that on account of some unavoidable circumstances, the petitioner
could not reach to this court for reconciliation, although complainant
is present in court.
In the aforesaid circumstances, let this petition be listed
after two weeks among ten top cases.
shahid (Hemant Kumar Srivastava,J))