IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.32326 of 2005
MD.ASFAR TOWHEED
Versus
THE STATE OF BIHAR & ANR
with
Cr.Misc. No.48404 of 2006
ISHRAT TOWHEED
Versus
STATE OF BIHAR & ANR
with
Cr.Misc. No.23128 of 2007
MD.ZAFAR TOWHEED
Versus
STATE OF BIHAR & ANR
-----------
9. 17.01.2011 Heard learned counsel for the
petitioner Ranjeet Sayay, S.M. Ashraf, learned
counsel for the opposite party no. 2 Mr. Ashutosh
Kumar and learned counsel for the state Mr.
Dashrath Mehta, Shaheen Begum, Rajendra Singh
(APP), both sides seek some time to make sincere
attempt for settlement of the dispute between the
parties.
Since the matter arises out of the
offence under Section 498-A, put up this case on
21 Feb, 2011 retaining its position.
Fahad. ( Dinesh Kumar Singh, J. )