IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.10304 of 2010
NEMATULLAH
Versus
THE STATE OF BIHAR & ANR
-----------
2. 06.12.2010 It has been submitted that the
petitioner happens to be a husband of the opposite
party no. 2 and even now he is ready to
compromise the matter.
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. )