IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.45063 of 2010
ARUN YADAV & ORS
Versus
THE STATE OF BIHAR & ANR
-----------
2. 28.1.2011 It has been submitted that after the husband
instituted a Sanha and subsequently a complaint, the
present complaint was instituted presumably to create
defence. It has also been submitted that some
developments had taken place between the husband and
the wife and, therefore, the opposite party no.2 be noticed
as to whether she wishes to settle the differences with her
in-laws.
Issue notice to the opposite party no.2 to
show cause as to why this application be not
admitted/disposed of 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 dismissed without
further reference to the Bench.
Rule returnable three months.
Narendra/ ( Anjana Prakash, J.)