High Court Patna High Court - Orders

Shankar Kumar Thakur & Ors vs State Of Bihar & Anr on 24 June, 2011

Patna High Court – Orders
Shankar Kumar Thakur & Ors vs State Of Bihar & Anr on 24 June, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Cr. Misc. No.18911 of 2009
                          Shankar Kumar Thakur & Ors
                                     Versus
                            The State of Bihar & Anr
                                    -----------

2/ 24.06.2011 It has been submitted that even now the petitioners are

ready to settle the difference with the opposite party no.2.

Issue notice to the opposite party no.2 to show cause as

to why this application be not admitted and disposed of, if possible,

at the admission stage itself.

Requisites under registered cover with A.D. as also

under ordinary process must be filed within ten days, failing which,

this application, as against her, shall stand rejected without further

reference to the Bench.

Rule is made returnable within three months.

         JA/-                                               (Anjana Prakash,J.)