IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20385 of 2010
MANOJ CHAUDHARY
Versus
STATE OF BIHAR & ANR
-----------
04/ 19.11.2010 Heard learned counsel for the petitioner as well as learned
counsel for the informant.
It appears from the submissions of the parties that there is
chance of reconciliation between the parties.
In the aforesaid circumstances, petitioner and informant are
directed to appear before Mediation Center, Patna High Court situated
at Bar Council Building on 3.12.2010 for reconciliation.
Learned counsels for the parties are directed to give
assistance to their respective clients for reconciliation.
The Joint Registrar (Judicial), Patna High Court shall take
steps for sending the record etc to Mediation Center, Patna High Court
for reconciliation.
The Secretary, Mediation Center, Patna High Court is also
requested to inform this court about the result of aforesaid
reconciliation within one month from the date of receipt of the matter.
List this matter after receipt of the aforesaid information
from Mediation Center, Patna High Court.
shahid (Hemant Kumar Srivastava,J)