High Court Patna High Court - Orders

Haribansh Singh vs The State Of Bihar &Amp; Anr on 16 December, 2010

Patna High Court – Orders
Haribansh Singh vs The State Of Bihar &Amp; Anr on 16 December, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Cr.Misc. No.15117 of 2010
                               HARIBANSH SINGH
                                     Versus
                          THE STATE OF BIHAR & ANR
                                    -----------

02. 16.12.2010 It has been submitted that in the nature of

dispute between the parties an effort should be made to

compromise the matter.

Issue notice to Opposite Party No. 2 as to why

this application be not disposed off at the stage of

admission itself by both processes i.e. ordinary process as

well as registered cover with A/D for which requisites etc.

must be filed within three weeks, failing which this

application shall stand dismissed without further

reference to a Bench.

The rule is made returnable within three

months.

During the pendency of this application, the

further proceeding of Complaint Case No. C-734 of 2009

(Tr. No. 1690 of 2010) pending before Sub-Divisional

Judicial Magistrate, Buxar shall remain stayed.

(Anjana Prakash, J.)
Vikash/-