IN THE HIGH COURT OF JUDICATURE AT PATNA
MA No.480 of 2010
RANJAN KUMAR SHRIVASTAVA
Versus
NIDHI SINHA
-----------
2 9.8.2010 We were not inclined to issue notice to the
respondent in view of the fact that even on the basis of
decree for judicial separation which has lasted for more
than a year, the appellant could have sought divorce under
the provisions of the Hindu Marriage Act. However,
learned counsel for the appellant has persuaded us to issue
notice to the sole respondent only to ascertain the views of
the respondent, if she chooses to appear.
Issue notice to the sole respondent for which
requisites by ordinary process as well as by registered
cover with A/d must be filed within ten days failing which
this appeal shall stand dismissed without further reference
to the Bench.
Rule is made returnable within eight weeks.
(Shiva Kirti Singh, J.)
(Birendra Prasad Verma, J.)
sk