IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.6992 of 2010
MD.SAMIULLAH @ SANAULLAH & ORS
Versus
STATE OF BIHAR & ANR
-----------
2/- 25.11.2010 It has been submitted that after the petitioner no.1 filed a
suit for divorce with opposite party no.2, the present complaint was
instituted.
Issue notice to the opposite party no. 2 to show cause as to
why this 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 ten days, failing
which this application, as against her shall stand rejected without
further reference to a Bench.
Rule returnable three months.
( Anjana Prakash, J.)
Ashwini/-