High Court Patna High Court - Orders

Sri Surendra Kumar Singh vs State Of Bihar &Amp; Anr on 3 February, 2011

Patna High Court – Orders
Sri Surendra Kumar Singh vs State Of Bihar &Amp; Anr on 3 February, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr. Misc. No.18777 of 2010
                          SRI SURENDRA KUMAR SINGH
                                       Versus
                             STATE OF BIHAR & ANR
                                      -----------

2/ 03.02.2011 Supplementary affidavit on behalf of the petitioner is

being filed. Let it be kept with the record.

It has been submitted that now the matter has been

compromised between the parties which is evident from the petition

of compromise filed in the court below.

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 him, shall stand rejected without further

reference to the Bench.

Rule is made returnable within three months.

Meanwhile, further proceeding in Complaint Case No.

815-C of 2007 pending in the court of the Judicial Magistrate, 1st

class, Begusarai, shall remain stayed.

          JA/-                                                 ( Anjana Prakash,J.)