High Court Patna High Court - Orders

Fanindra Nath Chaudhary vs State Of Bihar &Amp; Anr on 16 November, 2010

Patna High Court – Orders
Fanindra Nath Chaudhary vs State Of Bihar &Amp; Anr on 16 November, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                CR. REV. No.579 of 2009
                             FANINDRA NATH CHAUDHARY
                                           Versus
                                STATE OF BIHAR & ANR
                                         -----------

02. 16.11.2010 Learned counsel for the petitioner referring to the

impugned order, submits that learned court below has directed

payment of half of the pension amount to the applicant-wife

(o.p.no.2). It is stated that the same would be excessive.

Let notices in the admission be issued to o.p.no.2,

for which requisites etc. under registered cover with A/D as well

as under ordinary process must be filed within a week, failing

which the petition shall stand rejected without further reference

to the Bench.

( Kishore K. Mandal )
hr