IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.9778 of 2010
SHIV KALYAN THAKUR @ SHIV KALYAN & ORS
Versus
STATE OF BIHAR & ANR
-----------
2. 3.12.2010 `It has been submitted that even now the petitioner
is ready to settle the differences with the opposite party
no.2.
Issue notice to the opposite party no.2 to show
cause as to why the application be not admitted/disposed of
at the stage of admission itself, for which requisites etc.
under registered cover with A/D as well as ordinary process
must be filed within two weeks, failing which this application
shall stand rejected without further reference to a Bench.
Rule returnable three months.
Narendra/ ( Anjana Prakash, J. )