High Court Patna High Court - Orders

Urmila Devi vs State Of Bihar on 28 September, 2010

Patna High Court – Orders
Urmila Devi vs State Of Bihar on 28 September, 2010
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.10375 of 2010
                              URMILA DEVI
                                 Versus
                             STATE OF BIHAR & ANR
                              -----------

2 28.09.2010 It has been submitted that the

marriage of the opposite party no.2 with the

son of the petitioner had taken place in the

year 1998 and 7 years after the alleged

occurrence she instituted the present

complaint on 06.02.2009.

Issue notice to opposite party no. 2

to show cause as to why this application be

not admitted/disposed off 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.

(Anjana Prakash, J.)
Ashwini/-