High Court Patna High Court - Orders

Sunil Jain vs State Of Bihar &Amp; Anr on 30 November, 2010

Patna High Court – Orders
Sunil Jain vs State Of Bihar &Amp; Anr on 30 November, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Cr.Misc. No.7857 of 2010
                                  SUNIL JAIN
                                    Versus
                          THE STATE OF BIHAR & ANR
                                   -----------

02. 30.11.2010 It has been submitted that now the matter has

been compromised between the parties and, therefore,

there is no justification for continuance of the present

proceeding.

Issue notice to Opposite Party No. 2 as to why

this application be not disposed off at the stage of

admission itself by both processes i.e. ordinary process as

well as registered cover with A/D for which requisites etc.

must be filed within ten days, failing which this

application shall stand dismissed without further

reference to a Bench.

The rule is made returnable within three

months.

During the pendency of this application, the

further proceeding of Complaint Case No. 996-C of 2005

pending before Sri Indrajit Singh, Judicial Magistrate, 1st

Class, Saharsa shall remain stayed.

(Anjana Prakash, J.)
Vikash/-