IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellanious No.13868 of 2008
=============================================
Rajiv Seraphim
…. …. Petitioner/s
Versus
The State Of Bihar & Anr
…. …. Opposite Party/s
=============================================
4 13.07.2011 Vide order dated 30.11.2010, the notices were issued to
opposite party no.2 and the matter was directed to be tagged with
Cr. Misc. No. 43051 of 2007.
It is submitted by learned counsel for the petitioner that the
aforesaid criminal application is admitted hence the present matter
could not be tagged with the aforesaid admitted case.
Let the matter appear for admission.
The order dated 30.11.2010 stands modified.
It is submitted by learned counsels for the petitioner and the
opposite party no.2 that the matter has been settled between the
parties outside the Court and both sides are ready to appear before
this Court.
Put up this case on 17th of August, 2011 for admission at
2.10 PM in Chambers when it is expected that petitioner and
opposite party no.2 shall appear in person.
Let the interim order dated 30.11.2010 be continued.
(Dinesh Kumar Singh, J)
Amrendra Kumar/-