IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.34551 of 2010
GOPAL SAO & ORS
Versus
THE STATE OF BIHAR & ANR
-----------
2/ 08.10.2010 It has been submitted that the petitioners are parents-in-
law and younger brother of the husband of the opposite party no.2
and there is no specific overt act alleged against them.
Issue notice to the opposite party no.2 to show cause as to
why this application be not admitted and disposed of, if possible, at
the admission stage itself.
Requisites under registered cover with A.D. as also under
ordinary process must be filed within one week after Puja holidays,
failing which, this application, as against her, shall stand rejected
without further reference to the Bench.
Rule is made returnable within three months.
JA/- (Anjana Prakash, J.)