IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.24566 of 2009
NAGENDRA PRASAD RAI & ORS
Versus
THE STATE OF BIHAR & ANR
-----------
2/ 05.10.2010 It has been submitted on behalf of the petitioner no.1 that
he is still ready to settle the dispute with opposite party no.2 and,
therefore, she be noticed.
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.
Requisites under registered cover with A.D. as also under
ordinary process must be filed within ten days, failing which, this
application, as against her, shall stand rejected without further
reference to the Bench.
Rule is made returnable within three months.
JA/- (Anjana Prakash, J.)