High Court Patna High Court - Orders

Keya Saraswati vs State Of Bihar & Anr on 21 June, 2011

Patna High Court – Orders
Keya Saraswati vs State Of Bihar & Anr on 21 June, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.17338 of 2009
                                   KEYA SARASWATI
                                           Versus
                               STATE OF BIHAR & ANR
                                         -----------

2. 21.06.2011 It has been submitted that even now the

petitioner is ready to settle the dispute with the Opposite Party

No. 2 if both the parties are given liberty to appear before an

authority where talks of compromise can be held.

Issue notice to the Opposite Party No. 2 to show

cause as to why the 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

him shall stand rejected without further reference to the Bench.

Rule is made returnable within three months.

( Anjana Prakash, J.)
S.Ali