IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.42353 of 2008
VIJAY SAO & ORS
Versus
STATE OF BIHAR & ANR
-----------
2/ 19.04.2011 It has been submitted that after the husband of the
opposite party no.2 filed matrimonial suit in which opposite party
no.2 received notice, she filed the present case as backlash.
Issue notice to the opposite party no.2 to show cause as
to why this application be not admitted and disposed of, if possible,
at the admission stage itself.
Requisites under registered cover with A.D. as also
under ordinary process must be filed within ten days, failing which,
this application, as against her, shall stand rejected without further
reference to the Bench.
Rule is made returnable within three months.
JA/- (Anjana Prakash,J.)