IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.7573 of 2010
J.B.N.M.KUMAR & ORS
Versus
STATE OF BIHAR & ANR
-----------
2. 29.11.2010 It has been submitted that in the nature of dispute,
there is a possibility of a settlement, if the Opposite Party No. 2
is noticed.
Issue notice to the opposite party no. 2 to show
cause as to why this 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 ten days, failing which this application as against
Opposite Party No. 2 shall stand rejected without further
reference to a Bench.
Rule is made returnable within three months.
In the meanwhile, the further proceeding in
Complaint Case no. 2415(C) of 2008 pending in the court of Sri
Hari Prasad, Judicial Magistrate, 1st Class, Patna, shall remain
stayed.
( Anjana Prakash, J.)
S.Ali