High Court Patna High Court - Orders

Milan Sah @ Milan Kumar Sah vs The State Of Bihar & Anr. on 27 June, 2011

Patna High Court – Orders
Milan Sah @ Milan Kumar Sah vs The State Of Bihar & Anr. on 27 June, 2011
          IN THE HIGH COURT OF JUDICATURE AT PATNA
                     Cr.Misc. No.19806 of 2011
                MILAN SAH @ MILAN KUMAR SAH
                               Versus
                  THE STATE OF BIHAR & ANR.
                              -----------

2. 27.06.2011 It is submitted that the petitioner is the

husband of the complainant and he is ready to lead

conjugal life with her wife/complainant.

Issue notice to opposite party no.2, both

under ordinary process and registered cover, for which

requisites etc., must be filed within a period of one week

from today, failing which this application shall stand

rejected as against her without further reference to a

Bench.

Put up this case on 23rd August 2011.

In the meantime, if the petitioner is arrested

or surrendered, he would be enlarged on bail by the

learned Judicial Magistrate till 23rd August 2011.

kanchan                           (Amaresh Kumar Lal, J.)