High Court Patna High Court - Orders

Arjun Prasad Sarsawati &Amp; Ors vs The State Of Bihar &Amp; Anr on 30 August, 2010

Patna High Court – Orders
Arjun Prasad Sarsawati &Amp; Ors vs The State Of Bihar &Amp; Anr on 30 August, 2010
          IN THE HIGH COURT OF JUDICATURE AT PATNA
                     Cr.Misc. No.8011 of 2009
                ARJUN PRASAD SARSAWATI & ORS
                              Versus
                   THE STATE OF BIHAR & ANR
                             -----------

2 30.08.2010 It has been submitted that the petitioners

are the parents-in-law, brother-in-law and sister-in-

law of the opposite party No.2 and have no concern

with her affairs since the marriage had taken place

at the police station without consent of the present

petitioners.

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 this application shall stand

dismissed without further reference to a Bench.

The rule is made returnable within three

months.

Bibhash                                   ( Anjana Prakash, J.)