IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.12145 of 2010
MD.JAVED ALAM ANSARI
Versus
STATE OF BIHAR & ANR
-----------
2. 07.10.2010 It has been submitted that no progress has taken
place after 25.2.2006 i.e. the date of cognizance and,
therefore, the Opposite Party No. 2 be noticed whether she
is agreeable to a settlement with the petitioner.
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 10 days after Puja holidays, failing which
this application shall stand rejected without further reference
to a Bench.
Rule returnable three months.
( Anjana Prakash, J. )
S.Ali