IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.29525 of 2000
MR. G. C. GARG, MANAGING DIRECTOR
Versus
STATE OF BIHAR & ANR
-----------
3. 14.7.2010. From the record, it appears that
notice on opposite party no.2 has not been
validly served. It was submitted by Shri
Ganesh Prasad Singh, learned Senior Counsel
that during pendency of the present petition,
compromise in between the parties has already
arrived and payment was also made to the
complainant.
Learned counsel for the petitioner
has also filed supplementary affidavit
through which he has brought on record a copy
of compromise petition as Annexure-6 to the
petition. However, for the ends of justice,
it is necessary to hear the opposite party
no.2.
Accordingly, issue notice to opposite
party no.2 through ordinary as well as
registered post with A/D, for which
requisites etc. must be filed within a period
of one week, failing which this application
shall stand rejected without further
reference to a Bench.
2
Put up this case either after
appearance of opposite party no.2 or after
service of notice on opposite party no.2.
It is made clear that during the
pendency of the present petition, the interim
order dated 4.12.2001 shall continue.
( Rakesh Kumar,J.)
N.H./