IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.24463 of 2009
SUNAINA SINGH & ORS
Versus
STATE OF BIHAR & ANR
-----------
2/ 29.09.2010 It has been submitted that petitioner no.1 is the first wife
of Hari Shanker Singh, who is now living with the opposite party
no.2. Earlier, the petitioner no.1 had filed a case under section 498-A
Indian Penal Code against the opposite party no.2 and her husband
whereafter the present complaint has been filed.
Issue notice to the opposite party no.2 to show cause as to
why this application be not admitted and disposed of, if possible, at
the admission stage itself.
Requisites under registered cover with A.D. as also under
ordinary process must be filed within ten days, failing which, this
application, as against her, shall stand rejected without further
reference to the Bench.
Rule is made returnable within three months.
Meanwhile, further proceeding in Complaint Case
No.1001 of 2008 (Trial No.2283 of 2009) pending in the court of the
Judicial Magistrate, Gopalganj, shall remain stayed.
JA/- (Anjana Prakash, J.)