Patna High Court – Orders
Manorma Devi &Amp; Ors vs State Of Bihar &Amp; Anr on 13 December, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.13652 of 2010
MANORMA DEVI & ORS
Versus
STATE OF BIHAR & ANR
-----------
2 13.12.2010 Issue notice to the opposite party no. 2 to
show cause as to why this application be not
admitted/disposed off 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 2 weeks, failing which this application
shall stand rejected without further reference to the
Bench.
The Rule is returnable within three
months.
Namita, ( Anjana Prakash, J.)