IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.579 of 2009
FANINDRA NATH CHAUDHARY
Versus
STATE OF BIHAR & ANR
-----------
02. 16.11.2010 Learned counsel for the petitioner referring to the
impugned order, submits that learned court below has directed
payment of half of the pension amount to the applicant-wife
(o.p.no.2). It is stated that the same would be excessive.
Let notices in the admission be issued to o.p.no.2,
for which requisites etc. under registered cover with A/D as well
as under ordinary process must be filed within a week, failing
which the petition shall stand rejected without further reference
to the Bench.
( Kishore K. Mandal )
hr