IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.3070 of 2011
Babita Kumari
Versus
Deepak Kumar
-----------
2 12.09.2011 Heard learned counsel for the petitioner.
Issue notice to the opposite party through both
processes i.e. ordinary as well as by post under registered
cover with A/D, for which requisites etc. must be filed
within two weeks.
Till further orders, the proceeding of Matrimonial
Case No. 123 of 2011 (Divorce) pending before the
Principal Judge, Family Court at Munger shall remain
stayed.
Manish/- ( Shailesh Kumar Sinha,J.)