High Court Patna High Court - Orders

Bal Keshwar Prasad &Amp; Ors vs State Of Bihar &Amp; Anr on 24 November, 2010

Patna High Court – Orders
Bal Keshwar Prasad &Amp; Ors vs State Of Bihar &Amp; Anr on 24 November, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.37807 of 2010
                             BAL KESHWAR PRASAD & ORS
                                            Versus
                                STATE OF BIHAR & ANR
                                          -----------

2. 24.11.2010 No one appears on behalf of the petitioners.

From the petition filed therein, it appears that there

was property dispute between the petitioners and the

husband of the opposite party no.2 which has led to

institution of the present case.

Issue notice to the opposite party no.2 to show

cause as to why the 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 two weeks, failing which this application

shall stand rejected without further reference to a Bench.

Rule returnable three months.

Narendra/                               ( Anjana Prakash, J. )