High Court Patna High Court - Orders

Devendra Kumar Gupta &Amp; Anr vs State Of Bihar &Amp; Anr on 8 December, 2010

Patna High Court – Orders
Devendra Kumar Gupta &Amp; Anr vs State Of Bihar &Amp; Anr on 8 December, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.11643 of 2010
                          DEVENDRA KUMAR GUPTA & ANR
                                           Versus
                               STATE OF BIHAR & ANR
                                         -----------

2. 8.12.2010 It has been submitted that the opposite party no.2

is the daughter-in-law of the petitioners and on account of

some dispute between them the present complaint has been

instituted for ulterior reasons.

Issue notice to the opposite party no.2 to show

cause as to why the application be not admitted/disposed of

at the stage of admission itself, for which requisites etc.

under registered cover with A/D as well as ordinary process

must be filed within 10 days, failing which this application

shall stand rejected without further reference to a Bench.

Rule returnable three months.

In the mean while, the further proceeding in

Complaint case No.1636 of 2009 Tr.No.4632 of 2009

pending in the court of Sri Om Prakash, J.M. Ist class, Ara,

Bhojpur shall remain stayed.

Narendra/                               ( Anjana Prakash, J. )