IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.6868 of 2010
UPENDRA KUMAR PANDEY
Versus
THE STATE OF BIHAR & ANR
-----------
2. 26.11.2010 It has been submitted that the opposite party no.2
had approached the Women’s Commission where it was
noted that the opposite party no.2 was living with the
petitioner. Thereafter due to some reason the petitioner filed
a divorce proceeding. After the institution of the divorce
proceedings the present complaint was instituted as a
backlash.
Issue notice to the opposite party no.2 to show
cause as to why the 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 two weeks, failing which this application
shall stand rejected without further reference to a Bench.
Rule returnable three months.
Narendra/ ( Anjana Prakash, J. )