IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.10375 of 2010
URMILA DEVI
Versus
STATE OF BIHAR & ANR
-----------
2 28.09.2010 It has been submitted that the
marriage of the opposite party no.2 with the
son of the petitioner had taken place in the
year 1998 and 7 years after the alleged
occurrence she instituted the present
complaint on 06.02.2009.
Issue notice to 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 a
Bench.
Rule returnable three months.
(Anjana Prakash, J.)
Ashwini/-