IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.10684 of 2010
NARESH YADAV
Versus
THE STATE OF BIHAR & ANR
-----------
02. 07.12.2010 No one appears.
From the facts of the case, it appears that there
was a settlement with regard to the dispute and, therefore,
it is in the interest of justice the Opposite Party No. 2
should be noticed as to whether she wants to proceed with
the present prosecution.
Issue notice to Opposite Party No. 2 as to why
this application be not disposed off at the stage of
admission itself by both processes i.e. ordinary process as
well as registered cover with A/D for which requisites etc.
must be filed within ten days, failing which this
application shall stand dismissed without further
reference to a Bench.
The rule is made returnable within three
months.
During the pendency of this application, the
further proceeding of Complaint Case No. 1396(C) of 2004
(Tr. No. 1833 of 2005) pending before Sub-Divisional
Judicial Magistrate, Bettiah shall remain stayed.
(Anjana Prakash, J.)
Vikash/-