IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.43069 of 2010
RAJIV RANJAN SINHA @ BHOLA
Versus
THE STATE OF BIHAR & ANR
-----------
4/ 09-02-2011 In compliance of order dated 02.02.2011, the
petitioner as also opposite party no.2 are physically
present in the court and have been duly identified by their
respective counsels. However, joint compromise petition
has not been filed by the parties indicating therein the
terms and conditions of compromise.
Learned counsels appearing on behalf of the
parties assure this Court that they along with their
respective clients shall sit together and shall finalize the
terms and conditions of compromise and that compromise
petition shall be filed on next date.
List this matter on 23rd February, 2011 under
the same heading on which date both parties shall remain
physically present along with joint affidavit, if the matter is
compromised and terms and conditions are agreed upon.
( Birendra Prasad Verma, J.)
BTiwary/