IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.34490 of 2011
Shiv Chran Singh
Versus
The State Of Bihar & Ors
2. 14.10.2011. Heard learned counsels for the petitioner and the State.
The petitioner being the husband is apprehending his
arrest in complaint case in which cognizance has been taken under
Sections 498A, 406 of the I.P.C. and Section ¾ of the D.P. Act.
It is submitted by learned counsel for the petitioner
that both the petitioner and complainant have already got married
at different places.
Issue notice to opposite party nos.2 and 3 under
registered cover with A/D as well as under ordinary process
requisites for which must be filed within three weeks.
Let the ordinary process of notice be served to
opposite party no.2 through her lawyer in the learned court below
through the office of the learned court below.
Let the petitioner and opposite party no.2 appear on
15.02.2012 at 2.10 P. M. in the chamber.
Let no coercive steps be taken against the petitioner in
the meantime, in connection with complaint case no. C1-2156 of
2007 pending in the court of the learned S.D.J.M., Vaishali at
Hajipur.
Let the order be faxed to the learned court below at
the cost of the petitioner.
U. K. ( Dinesh Kumar Singh, J)