IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.24534 of 2009
HAKIM MIAN & ORS
Versus
STATE OF BIHAR & ANR
-----------
2/ 05.10.2010 It has been submitted that the petitioners are ready to
settle the dispute with the opposite party no.2.
Issue notice to the opposite party no.2 to show cause as to
why this application be not admitted and disposed of, if possible, at
the admission stage itself.
Requisites under registered cover with A.D. as also under
ordinary process must be filed within ten days, failing which, this
application, as against him, shall stand rejected without further
reference to the Bench.
Rule is made returnable within three months.
JA/- (Anjana Prakash, J.)