IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.6584 of 2010
DWARIKA PRASAD GUPTA
Versus
THE STATE OF BIHAR & ANR
-----------
2. 28.10.2010 It is submitted that the petitioner, who is the father
of the opposite party no.2, has settled the differences with
the opposite party no.2 and, therefore, the continuance of
the proceeding is a gross abuse of the process of the court.
Issue notice to the opposite party no.2 to show
cause as to why the application be not admitted/disposed of
at the stage of admission itself, for which requisites etc.
under registered cover with A/D as well as ordinary process
must be filed within 10 days, failing which this application
shall stand rejected without further reference to a Bench.
Rule returnable three months.
Narendra/ ( Anjana Prakash, J. )