IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.8422 of 2010
UPENDRA PRASAD SINGH @ UPENDRA NR.SINGH & ANR
Versus
THE STATE OF BIHAR & ANR
-----------
2. 24.9.2010 It has been submitted that the petitioners are
maternal uncles of the husband of the opposite party no.2
and they had no concern with their affairs.
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 10 days,
failing which this application shall stand rejected without
further reference to a Bench.
Rule returnable three months.
Narendra/ ( Anjana Prakash, J.)