IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.8508 of 2010
PANMA @ PUNIA DEVI
Versus
STATE OF BIHAR & ANR
-----------
2. 01.12.2010 It has been submitted that husband of
the opposite party no. 2 and the son of the
petitioner no. 1 is ready to keep the opposite party
no. 2 to end the dispute between them.
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. )