IN THE HIGH COURT OF JUDICATURE AT PATNA
C.R. No.967 of 2008
SMT. NIRMALA DEVI
Versus
BINDU PANDIT @ BINDO PANDIT
-----------
2 10/7/2008 Issue notice to the sole opposite party
for which requisites etc. both under ordinary and
registered post must be filed within a week from
today, failing which this application shall stand
rejected without further reference to a Bench.
During pendency of this application, the
order impugned shall remain stayed, in other
words, the opposite party must keep on paying the
amount of maintenance granted earlier.
Let this case be listed immediately after
appearing of opposite party.
( Mihir Kumar Jha, J. )
Abhay Kumar