IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.8694 of 2008
KEDAR NATH TIWARI
Versus
STATE OF BIHAR & ANR
-----------
05. 08.11.2010 Both the counsels state that parties are agreeable to
settle the issue.
It appears that there are certain criminal proceedings
at the instance of either party.
Let the petitioner and o.p.no.2 file affidavit/counter
affidavit within four weeks bringing on record the number of
cases between them indicating therein their desires to withdraw
those cases in order to buy peace.
List this matter after five weeks within top 15 cases.
( Kishore K. Mandal )
hr