Patna High Court – Orders
Suresh Dubey vs The State Of Bihar &Amp; Anr on 22 February, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.34765 of 2010
                                        SURESH DUBEY
                                              Versus
                               THE STATE OF BIHAR & ANR
                                            -----------
3/ 22.02.2011 Issue notice to the Opposite Party No.2 at her parental
(maika) address where she is allegedly residing by ordinary
process as well as registered cover with A/D for which requisites
etc. must be filed within two weeks, failing which the application
shall stand rejected without further reference to a Bench.
In the meantime, interim relief, as granted on
10.11.2010 shall continue.
Shail ( Mandhata Singh, J.)