High Court Patna High Court - Orders

Gorakh Singh vs State Of Bihar &Amp; Anr on 16 June, 2010

Patna High Court – Orders
Gorakh Singh vs State Of Bihar &Amp; Anr on 16 June, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.20464 of 2010
                                       GORAKH SINGH
                                              Versus
                                  STATE OF BIHAR & ANR
                                            -----------

2. 16.06.2010 It has been submitted that the petitioner is still

ready to settle the dispute with the opposite party no. 2.

Issue notice to the opposite party No. 2 both

ordinary process as well as registered cover with A/D. for

which requisites etc. must be filed within one week failing

which this application shall stand rejected without further

reference to a Bench.

In the meanwhile, no coercive step shall be taken

against the petitioner in Complaint Case No. 649 of 2009

pending before the court of Sub Divisional Judicial

Magistrate, Bhabhua,

Post it immediately after service of the notice.

Let the order be communicated to the court

concerned through FAX at the cost of the petitioner.

( Anjana Prakash, J. )
S.Ali