High Court Patna High Court - Orders

Md.Parwez Alam &Amp; Ors vs State Of Bihar &Amp; Anr on 1 December, 2010

Patna High Court – Orders
Md.Parwez Alam &Amp; Ors vs State Of Bihar &Amp; Anr on 1 December, 2010
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Cr.Misc. No.8447 of 2010
                         MD.PARWEZ ALAM & ORS
                                    Versus
                          STATE OF BIHAR & ANR
                                   -----------

2. 01.12.2010 It has been submitted that after the

petitioner no. 1 filed an application for restitution

of conjugal rights the present complaint has been

instituted to make out a case in defense of the

same.

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 10 days, failing which this

application shall stand rejected without further

reference to the Bench.

Rule returnable three months.

      Fahad.                                    ( Anjana Prakash, J. )