IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.4832 of 2011
MD. DAUD & ORS
Versus
THE STATE OF BIHAR & ANR
-----------
2/ 17.02.2011 In the nature of dispute between the parties, it is
desirable that an effort be made to settle the difference between
them.
Issue notice to the opposite party no.2 to show cause as
to why this application be not admitted and disposed of, if possible,
at the admission stage itself for which requisites under registered
cover with A.D. as also under ordinary process must be filed within
two weeks.
Rule is made returnable within three months.
JA/- (Anjana Prakash,J.)