IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18247 of 2009
KRISHNA NAND MANDAL & ANR
Versus
THE STATE OF BIHAR & ANR
-----------
02. 20.06.2011 It has been submitted on behalf of the petitioners
that they are not family members of the husband of the
Opposite Party No. 2 and were merely mediators in the
marriage and, therefore, they have no concern with the
day to day affairs of the Opposite Party No. 2.
Issue notice to Opposite Party No. 2 as to why
this application be not disposed off at the stage of
admission itself by both processes i.e. ordinary process as
well as registered cover with A/D for which requisites etc.
must be filed within ten days, failing which the
application shall stand dismissed without further
reference to a Bench.
The rule is made returnable within three
months.
In the meanwhile, the further proceeding of
Complaint Case No. C.A. 2134/07 pending before
Sessions Judge, Katihar shall remain stayed.
(Anjana Prakash, J.)
Vikash/-