IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.12680 of 2010
RAJESH KUMAR SINHA
Versus
STATE OF BIHAR
-----------
5 16.8.2010 Learned counsel for the petitioner
submits that the petitioner will settle the
dispute outside the Court in view of allegation
made in the F.I.R., for which petitioner prays
for one month’s time.
As prayed for, list this case after one
month on the top of the list.
In the meantime, interim protection
granted to the petitioner by order dated
14.7.2010 shall continue.
AI ( Mandhata Singh, J.)