IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.50579 of 2007
BRAJ KISHORE KUMAR RANJAN
Versus
THE STATE OF BIHAR & ANR
-----------
7 07.07.2008 Opp.Party no.2 is again absent in the Court, although the
learned counsel for the petitioner as also the petitioner are present.
It appears from the office notes that the notice sent to
Opp.Party no.2 through Special Messenger has been returned
unserved as the father of Opp.Party no.2 has stated that she is no
more living with him.
Let fresh notice on Opp.Party no.2 be served upon her
through the court below .Requisites for the same be filed within one
week , failing which this application shall stand rejected as against
Opp.Party no.2 without further reference to a Bench.
Rule is made returnable by two months. Since Opp.Party
no.2 is avoiding appearing in the Court, it is expected that no coercive
steps will be taken against the husband petitioner.
( Abhijit Sinha, J)
NKS/-