IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.37807 of 2010
BAL KESHWAR PRASAD & ORS
Versus
STATE OF BIHAR & ANR
-----------
2. 24.11.2010 No one appears on behalf of the petitioners.
From the petition filed therein, it appears that there
was property dispute between the petitioners and the
husband of the opposite party no.2 which has led to
institution of the present case.
Issue notice to the opposite party no.2 to show
cause as to why the 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 two weeks, failing which this application
shall stand rejected without further reference to a Bench.
Rule returnable three months.
Narendra/ ( Anjana Prakash, J. )