IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.6476 of 2010
NIRMALA DEVI & ORS
Versus
STATE OF BIHAR & ANR
-----------
2/ 07.10.2010 It has been submitted that the petitioners are
the family members of opposite party no.2 and they were
living separately.
Issue notice to the opposite party no.2 to show
cause as to why the 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 10 days after Puja-Holidays,
failing which this application shall stand rejected without
further reference to a Bench.
Rule returnable three months.
Ashwini/ (Anjana Prakash, J.)