IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.25492 of 2009
MRITUNJAY KUMAR & ORS
Versus
THE STATE OF BIHAR & ANR.
-----------
02. 27.10.2010 It has been submitted that after the suit for
restitution of conjugal rights was filed the Opposite Party
No. 2 filed the present application for creating a defense.
Issue notice to Opposite Party No. 2 as to why
this application be not disposed off at the stage of
admission itself by both processes i.e. ordinary process as
well as registered cover with A/D for which requisites etc.
must be filed within ten days, failing which this
application shall stand dismissed without further
reference to a Bench.
The rule is made returnable within three
months.
(Anjana Prakash, J.)
Vikash/-