IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.43561 of 2010
MD. WASIM MASALAWALA @ MD. WASIM AHMAD AND ORS.
Versus
THE STATE OF BIHAR AND ANR.
-----------
2. 16.12.2010 It has been submitted that the petitioners
are the brother-in-law, sister-in-law and father-in-law
of the opposite party no.2 and have no concern with the
day to day affairs with the opposite party no.2 since
they did not reside with her.
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 3
weeks, failing which this application shall stand
rejected without further reference to the Bench.
The Rule is returnable within three months.
In the mean while, the further proceeding in
Criminal Revision No. 117 of 2009 pending before the
learned Ist Additional Sessions Judge, Katihar shall
remain stayed.
Fahad. ( Anjana Prakash, J. )