IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.28271 of 2010
SHATRUGHNA KUMAR & ANR
Versus
STATE OF BIHAR & ANR
-----------
2. 05.10.2010 It has been submitted that the petitioners are the
brother and sister-in-law of the husband of the Opposite Party
No. 2 and have no concern with affairs of the Opposite Party
No. 2 and her husband.
Issue notice to the opposite party no. 2 to show
cause as to why this 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 ten days, failing which this application shall stand
rejected without further reference to a Bench.
Rule returnable three months.
In the meanwhile, the further proceeding in L.N.M.
University P.S. Case No. 140 of 2003 pending in the court of
Chief Judicial Magistrate, Darbhanga, shall remain stayed.
( Anjana Prakash, J.)
S.Ali