IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.25207 of 2010
ASHOK KUMAR MISHRA & ANR
Versus
STATE OF BIHAR & ANR
with
Cr.Misc. No.35173 of 2010
GOPI NATH JHA & ORS
Versus
THE STATE OF BIHAR & ANR
-----------
2 28.09.2010 It has been submitted that the
petitioners are the family members of the
husband of opposite party no.2. Now opposite
party no.2 is living with her husband after
having intimated the Court about the same.
Issue notice to 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 10
days, failing which this application shall
stand rejected without further reference to a
Bench.
Rule returnable three months.
Ashwini/- (Anjana Prakash, J.)