High Court Patna High Court - Orders

Momtara Khatoon vs State Of Bihar & Ors on 22 July, 2011

Patna High Court – Orders
Momtara Khatoon vs State Of Bihar & Ors on 22 July, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Cr.Misc. No.39325 of 2008
                               Momtara Khatoon
                                     Versus
                              State Of Bihar & Ors
                                    -----------

2 22.7.2011 Learned counsel for the petitioner submits that she is the

second wife and has ten children whereas opposite party no. 2 is the first

wife. It is alleged in the complaint petition that the first wife has forged

the signature of the second wife and given an application that the

petitioner has no objection if the pension is divided half and half

between the two wives. The complaint has been dismissed which is

challenged in this Court.

Issue notice to opposite party nos. 2 and 3 by ordinary

process and registered cover with A.D., requisites etc. for which under

both processes must be filed within a period of ten days failing which

this application shall stand dismissed without further reference to a

Bench.

List this case on appearance of opposite party nos. 2 and 3.

    Sanjay                                            (Sheema Ali Khan, J.)