IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.25684 of 2008
MANJULA DEVI @ MANJU DEVI
Versus
STATE OF BIHAR & ANR
-----------
2. 28.3.2011 It has been submitted that the petitioner is not the
family member of the in-laws of the opposite party no.2 and
no offence whatsoever is made out against her.
Issue notice to the opposite party no.2 to show cause
as to why the application be not admitted/disposed of at the
stage of admission itself, for which requisites etc. under
registered cover with A/D as well as ordinary process must be
filed within 10 days, failing which this application shall stand
rejected without further reference to a Bench.
Rule returnable three months.
In the mean while, the further proceeding in
Complaint case No.949 of 2006 pending in the court of the
C.J.M., Motihari, East Champaran shall remain stayed.
Narendra/ ( Anjana Prakash, J. )