IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.29798 of 2011
Pravin Kumar Pandey
Versus
The State of Bihar & Anr.
-----------
2. 29.09.2011 Issue notice to opposite party no.2 as to
why this petition be not allowed/disposed of; under
ordinary process as well as registered post with A/D for
which requisites etc. must be filed within three weeks;
failing which this application shall stand rejected
without further reference to a Bench.
In the meantime, the proceeding of the
maintenance case no.43/2011 pending before the
learned Principal Judge, Family Court, Rohtas at
Sasaram is stayed till the appearance of the opposite
party no.2 in this case.
Let this order be communicated to the court
below through fax at the cost of the petitioner.
V.K. Pandey ( Amaresh Kumar Lal, J.)