Krishna Kumar vs The State Of Bihar on 12 October, 2011

0
20
Patna High Court – Orders
Krishna Kumar vs The State Of Bihar on 12 October, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Criminal Miscellaneous No.33935 of 2011
                                      Krishna Kumar
                                           Versus
                                   The State Of Bihar
                              ----------------------------------

02. 12.10.2011 Petitioner is apprehending his arrest in a

case registered under Sections 406, 420 of the I.P.C.

Both counsels for the petitioner and O.P.

No. 2 agree to settle the dispute within a period of three

months.

Let counsels for both sides take initiative by

calling both the parties in their Chambers by fixing a

date for reconciliation.

Put up this case on 11th of January, 2012.

In the meantime, let no coercive steps be

taken against the petitioner in connection with

Samastipur Town P.S. Case No. 394 of 2010, pending

in the Court of Chief Judicial Magistrate, Samastipur.

Let the order of this Court be transmitted

through FAX to the learned Court below at the cost of

the petitioner.

(Dinesh Kumar Singh, J)
Shageer

LEAVE A REPLY

Please enter your comment!
Please enter your name here