IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.11923 of 2010
SURJEET KAUR
Versus
THE STATE OF BIHAR & ANR
-----------
2/ 09.12.2010 It has been submitted that even now effort should be
made to settle the dispute between the parties in the nature of
difference between them.
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.)