High Court Patna High Court - Orders

Md.Umar vs State Of Bihar &Amp; Anr on 14 June, 2010

Patna High Court – Orders
Md.Umar vs State Of Bihar &Amp; Anr on 14 June, 2010


IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20014 of 2010
MD.UMAR
Versus
STATE OF BIHAR & ANR

2. 14.6.2010 It has been submitted that the petitioner is still ready to

settle the matter with the complainant.

In view of such, issue notice to opposite party no.2 both by

registered cover with A/D as well as ordinary process, for which

requisites etc must be filed within one week, failing which this

application shall stand rejected without further reference to a Bench.

In the mean while, no coercive steps shall be taken against

the petitioner in connection with Complaint case No.596 of 2009 (Tr.

No.2591 of 2009) pending in the court of S.D.J.M. (East),

Muzaffarpur.

Post it immediately after service of notice. Let the order be

communicated through FAX at cost of petitioner.

Narendra/Fahad ( Anjana Prakash, J. )