High Court Patna High Court - Orders

Jamuna Singh &Amp; Anr vs State Of Bihar on 13 September, 2010

Patna High Court – Orders
Jamuna Singh &Amp; Anr vs State Of Bihar on 13 September, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.9875 of 2009
                                JAMUNA SINGH & ANR
                                           Versus
                                   STATE OF BIHAR
                                         -----------

2. 13.09.2010 Learned counsel for the petitioners is permitted to

add the Complainant as Opposite Party No. 2.

It has been submitted by the petitioners that they are

still ready to arrive at a compromise 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/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 shall stand

rejected without further reference to a Bench.

Rule returnable three months.

( Anjana Prakash, J.)
S.Ali