IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.12942 of 2009
CHANDESHWAR PRASAD
Versus
STATE OF BIHAR & ANR
2 01.10.2010
Issue notice to opposite party no.2 to show
cause as to why this application be not heard and preferably
disposed of at the admission stage itself.
Requisites must be filed within one week for
notices by both the means, under ordinary process as well as
by registered post with acknowledgement due, failing which
the application shall stand rejected without further reference
to Bench.
In the meantime, the operation of the impugned
order in Maintenance Case no. 582 of 1995 / 222 of 2005,
pending before Principal Judge, Family Court, Saran at
Chapra, shall remain stayed.
(Akhilesh Chandra, J.)
AAhmad/