High Court Patna High Court - Orders

Permhans Singh &Amp; Ors vs State Of Bihar &Amp; Anr on 14 February, 2011

Patna High Court – Orders
Permhans Singh &Amp; Ors vs State Of Bihar &Amp; Anr on 14 February, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr. Misc. No.18939 of 2010
                            PERMHANS SINGH & ORS
                                       Versus
                             STATE OF BIHAR & ANR
                                      -----------

3/ 14.02.2011 In the nature of disputes between the parties, an attempt

should be made to settle the disputes between them.

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 him, shall stand rejected without further

reference to the Bench.

Rule is made returnable within three months.

          JA/-                                               (Anjana Prakash,J.)