IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.44841 of 2008
Ramanuj Rai & Ors
Versus
The State Of Bihar & Anr
-----------
2 1.8.2011 Issue notice to opposite party no.2 both by ordinary
process and registered post Requisites etc. for which must be filed
within a period of ten days failing which this application shall
stand dismissed without further reference to a Bench.
List this case on appearance of the opposite party.
A consent decree of divorce has already been passed
by the court below. In the circumstances further proceedings in
Dalsingsarai PS Case No. 87/2006 / T.R. No. 943/2008 pending in
the court of the Subdivisional Judicial Magistrate, Dalsingsarai,
Samastipur shall remain stayed.
haque ( Sheema Ali Khan, J.)