High Court Patna High Court - Orders

Sanjay Kumar Shahi vs The State Of Bihar & Anr. on 29 August, 2011

Patna High Court – Orders
Sanjay Kumar Shahi vs The State Of Bihar & Anr. on 29 August, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Criminal Miscellaneous No.25721 of 2011
                                   Sanjay Kumar Shahi
                                            Versus
                                The State of Bihar & Anr.
                               ----------------------------------

02. 29.08.2011 Learned counsel for the petitioner is permitted to

make correction in the name of Opposite Party No. 2.

It has been submitted that even now the

petitioner is ready to settle the dispute with the Opposite

Party No. 2.

Issue notice to Opposite Party No. 2 by both

processes i.e. ordinary process as well as registered cover

with A/D for which requisites etc. must be filed within

ten days, failing which the application shall stand

dismissed without further reference to a Bench.

The rule is made returnable within three

months.

In the meanwhile, no coercive steps shall be

taken against the petitioner till further orders in

connection with Complaint Case No. 11/2011 pending

before the SDJM, Gaya.

(Anjana Prakash, J.)
Vikash/-