High Court Patna High Court - Orders

Upendra Prasad Singh @ Upendra … vs The State Of Bihar &Amp; Anr on 24 September, 2010

Patna High Court – Orders
Upendra Prasad Singh @ Upendra … vs The State Of Bihar &Amp; Anr on 24 September, 2010
                         IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      Cr.Misc. No.8422 of 2010
                     UPENDRA PRASAD SINGH @ UPENDRA NR.SINGH & ANR
                                                  Versus
                                    THE STATE OF BIHAR & ANR
                                                -----------

2. 24.9.2010 It has been submitted that the petitioners are

maternal uncles of the husband of the opposite party no.2

and they had no concern with their affairs.

Issue notice to the opposite party no.2 to

show cause as to why this 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.

     Narendra/                                 ( Anjana Prakash, J.)