IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24337 of 2008
SANJAY SINGH
Versus
THE STATE OF BIHAR & ANR
-----------
2. 8.7.2008. Issue notice to the opposite party no.2 to show cause as to
why this application be not disposed of at the admission stage itself.
Requisites for which under ordinary process as well as by registered
cover with A/D must be filed within one week.
Learned counsel for the petitioner submits that there is a
talk of compromise and there is also a divorce petition pending .
On appearance of the opposite party no.2, this Court may
consider for settling the matter in order to sort the litigation pending
between the parties.
In the meantime, no coercive steps should be taken against
the petitioner for the next Six weeks in Complaint Case no. 1974 ( C)
of 2006 pending in the court of the S.D. J.M., Patna.
Learned counsel for the petitioner submits that he will take
steps to serve Dasti Summon to the opposite party no.2 so that the
case may be heard at the earliest.
U.K. (Sheema Ali Khan,J)