IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.2309 of 2011
Phool Kumari @ Sriya Suman @ Banni
Versus
Amardeep @ Tinku
-----------
3. 23.9.2011 Heard the learned counsel for the petitioner.
Issue notice to the opposite party under both the
processes; ordinary as well as by post under registered cover with
A/D, for which requisites etc. must be filed within a week, failing
which this application shall stand rejected without further reference
to a Bench.
Till further orders, further proceedings in Matrimonial
Case No.212 of 2010 (Amardeep Vrs. Phool Kumari) pending in the
court of the Principal Judge, Family Court, Purnea shall remain
stayed.
PNM (Shailesh Kumar Sinha, J.)