IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.51747 of 2008
Sujit Burman
Versus
State Of Bihar & Anr
-----------
2. 14.11.2011 The learned counsel for the petitioner and
complainant O.P. No. 2 are present. Learned counsel for the
petitioner and O.P. No. 2 jointly made the submissions that the
dispute has already been settled and with that regard the
compromise petition has been filed in the Trial Court and they
do not want to proceed further as the cognizance of offences has
been taken under Sections 406, 420/34 and 120B of the I.P.C.
which are compoundable.
In view of the aforesaid, submission of the parties
this application is dismissed with liberty to parties to approach
the trial Court to dispose of the compromise petition in
accordance with law.
Kamlesh (Rajendra Kumar Mishra, J.)