IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.493 of 2011
Ravindra Kumar Yadav
Versus
The State Of Bihar
---------------------
10/ 25.08.2011 Certified copy of joint compromise petition dated
5.8.2011 filed in the court of the Chief Judicial Magistrate, Gaya in
Chandauti P.S. Case no. 174 of 2010 as well as photo state copy of
petition and affidavit dated 2.8.2011 respectively, joint compromise
petition and photo stat copy of affidavit in support of the aforesaid
joint compromise dated 1.8.2011 have been filed.
The petitioner and the informant appear before me in
person.
The couples express their satisfaction and they do not
disclose any grievance against each other.
It appears that the parties have ended their all disputes
with happy note of compromise and there is no need to keep the
present petition pending.
Learned counsel for the petitioner submits that he would
produce order of withdrawal of Matrimonial suit no. 115/2010
pending in the court of learned Principal Judge Family Court,
Ranchi on the next date.
List this matter on 26.9. 2011 at 4.15 in chamber.
The order dated 4.2.2011 by which petitioner has been
released on provisional bail is extended till further order.
It goes without saying that in the meantime, parties shall
take steps for conclusion of Chandauti P.S. Case no. 174 of 2010
2
pending in the court of the Chief Judicial Magistrate, Gaya.
The Chief Judicial Magistrate, Gaya shall also take pain
to dispose off the above stated Chandauti P.S. Case no. 174 of 2010
within a month from today keeping in mind the above stated
settlement between the parties.
Let this order be communicated to the Chief Judicial
Magistrate, Gaya in Chandauti P.S. Case no. 174 of 2010.
Shahid ( Hemant Kumar Srivastava,J)