IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.11187 of 2010
RAJENDRA SHARMA
Versus
THE STATE OF BIHAR & ANR
-----------
3. 7.12.2010 It has been submitted that the petitioner is ready to
settle the dispute with the opposite party no.2.
Issue notice to the opposite party no.2 to show
cause as to why the application be not admitted/disposed of
at the stage of admission itself, 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.
Narendra/ ( Anjana Prakash, J. )