High Court Patna High Court - Orders

Nematullah vs The State Of Bihar &Amp; Anr on 6 December, 2010

Patna High Court – Orders
Nematullah vs The State Of Bihar &Amp; Anr on 6 December, 2010
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Cr.Misc. No.10304 of 2010
                             NEMATULLAH
                                   Versus
                       THE STATE OF BIHAR & ANR
                                  -----------

2. 06.12.2010 It has been submitted that the

petitioner happens to be a husband of the opposite

party no. 2 and even now he is ready to

compromise the matter.

Issue notice to the opposite party no. 2 to

show cause as to why this application be not

admitted/disposed off 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 the

Bench.

Rule returnable three months.

     Fahad.                                     ( Anjana Prakash, J. )