IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24806 of 2011
Pramod Singh
Versus
The State Of Bihar & Anr.
-----------
2. 11.8.2011 It has been submitted that even now the petitioner
is ready to settle the dispute with the opposite party no.2.
Issue notice to the opposite party no.2, for which
requisites etc. under registered cover with A/D as well as
ordinary process must be filed within 10 days, failing which
this application shall stand rejected without further reference
to a Bench.
Rule returnable three months.
In the mean while, no coercive steps shall be
taken against the petitioner in Complaint case No.687 of
2010 pending in the court of the Chief Judicial Magistrate,
Kaimur at Bhabhua.
Narendra/ ( Anjana Prakash, J. )