IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.39853 of 2010
PRAVIN KUMAR JAISAWAL & ANR
Versus
THE STATE OF BIHAR & ANR
-----------
02. 14.12.2010 It has been submitted that the petitioners even
now are ready to settle the differences with the Opposite
Party No. 2.
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 three weeks, failing which this
application shall stand dismissed without further
reference to a Bench.
The rule is made returnable within three
months.
(Anjana Prakash, J.)
Vikash/-