High Court Patna High Court - Orders

Surjeet Kaur vs The State Of Bihar &Amp; Anr on 9 December, 2010

Patna High Court – Orders
Surjeet Kaur vs The State Of Bihar &Amp; Anr on 9 December, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr. Misc. No.11923 of 2010
                                  SURJEET KAUR
                                       Versus
                           THE STATE OF BIHAR & ANR
                                      -----------

2/ 09.12.2010 It has been submitted that even now effort should be

made to settle the dispute between the parties in the nature of

difference between them.

Issue notice to the opposite party no.2 to show cause as to

why this application be not admitted and disposed of, if possible, at

the admission stage itself.

Requisites under registered cover with A.D. as also under

ordinary process must be filed within ten days, failing which, this

application, as against her, shall stand rejected without further

reference to the Bench.

Rule is made returnable within three months.

     JA/-                                                   (Anjana Prakash, J.)