IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.3597 of 2011
Shivangi Kumari @ Shivangi Sharma
Versus
The State Of Bihar & Ors
-----------
2 20.09.2011 Heard learned counsel for the petitioner.
Issue notice to the opposite party no.2 through
both processes i.e. ordinary as well as by post under
registered cover with A/D, for which requisites etc. must
be filed within one week.
Till further orders, the proceedings of
Matrimonial (Divorce) Case No. 132 of 2011 pending before
the Principal Judge, Family Court, Saran at Chapra shall
remain stayed.
Manish/- ( Shailesh Kumar Sinha,J.)