High Court Patna High Court - Orders

Shiv Bachchan Ram & Ors vs State Of Bihar & Anr on 3 August, 2011

Patna High Court – Orders
Shiv Bachchan Ram & Ors vs State Of Bihar & Anr on 3 August, 2011
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Cr.Misc. No.45093 of 2008
                          Shiv Bachchan Ram & Ors
                                    Versus
                             State Of Bihar & Anr
                                   -----------

2 3.8.2011 The petitioners are in-laws of Usha Devi (opposite party

no. 2). The decree of divorce has already been granted by the

Principal Judge, Sasaram, Rohtas on 3.9.2008. It is submitted that

they have been living separately and now Usha Devi has already

remarried.

Issue notice to opposite party no. 2 by ordinary process

and registered cover with A/D. A copy of notice should also be filed

in the office of this Court to be served on the counsel appearing on

behalf of the opposite party no. 2 in G.R. Case No. 482 of 2006 (Trial

Case No. 2887 of 2006) through the Court of the Chief Judicial

Magistrate, Rohtas at Sasaram, 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 opposite party no. 2.

In the mean time, further proceedings in the aforesaid case

shall remain stayed.

    Sanjay                                                  (Sheema Ali Khan, J.)