High Court Patna High Court - Orders

Krishna Nand Mandal & Anr vs State Of Bihar & Anr on 20 June, 2011

Patna High Court – Orders
Krishna Nand Mandal & Anr vs State Of Bihar & Anr on 20 June, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Cr.Misc. No.18247 of 2009
                         KRISHNA NAND MANDAL & ANR
                                     Versus
                          THE STATE OF BIHAR & ANR
                                    -----------

02. 20.06.2011 It has been submitted on behalf of the petitioners

that they are not family members of the husband of the

Opposite Party No. 2 and were merely mediators in the

marriage and, therefore, they have no concern with the

day to day affairs of the Opposite Party No. 2.

Issue notice to Opposite Party No. 2 as to why

this application be not disposed off at the stage of

admission itself by both processes i.e. ordinary process as

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

must be filed within ten days, failing which the

application shall stand dismissed without further

reference to a Bench.

The rule is made returnable within three

months.

In the meanwhile, the further proceeding of

Complaint Case No. C.A. 2134/07 pending before

Sessions Judge, Katihar shall remain stayed.

(Anjana Prakash, J.)
Vikash/-