IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.45093 of 2008
Shiv Bachchan Ram & Ors
Versus
State Of Bihar & Anr
-----------
2 3.8.2011 The petitioners are in-laws of Usha Devi (opposite party
no. 2). The decree of divorce has already been granted by the
Principal Judge, Sasaram, Rohtas on 3.9.2008. It is submitted that
they have been living separately and now Usha Devi has already
remarried.
Issue notice to opposite party no. 2 by ordinary process
and registered cover with A/D. A copy of notice should also be filed
in the office of this Court to be served on the counsel appearing on
behalf of the opposite party no. 2 in G.R. Case No. 482 of 2006 (Trial
Case No. 2887 of 2006) through the Court of the Chief Judicial
Magistrate, Rohtas at Sasaram, 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 opposite party no. 2.
In the mean time, further proceedings in the aforesaid case
shall remain stayed.
Sanjay (Sheema Ali Khan, J.)