High Court Patna High Court - Orders

Ramanuj Rai & Ors vs The State Of Bihar & Anr on 1 August, 2011

Patna High Court – Orders
Ramanuj Rai & Ors vs The State Of Bihar & Anr on 1 August, 2011
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.44841 of 2008
                                Ramanuj Rai & Ors
                                         Versus
                             The State Of Bihar & Anr
                                       -----------

2 1.8.2011 Issue notice to opposite party no.2 both by ordinary

process and registered post Requisites etc. for which must be filed

within a period of ten days failing which this application shall

stand dismissed without further reference to a Bench.

List this case on appearance of the opposite party.

A consent decree of divorce has already been passed

by the court below. In the circumstances further proceedings in

Dalsingsarai PS Case No. 87/2006 / T.R. No. 943/2008 pending in

the court of the Subdivisional Judicial Magistrate, Dalsingsarai,

Samastipur shall remain stayed.

     haque                                            ( Sheema Ali Khan, J.)