High Court Patna High Court - Orders

Md. Sahabuddin vs The State Of Bihar &Amp; Anr. on 11 February, 2011

Patna High Court – Orders
Md. Sahabuddin vs The State Of Bihar &Amp; Anr. on 11 February, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.1340 of 2011
                                 MD. SAHABUDDIN
                                          Versus
                           THE STATE OF BIHAR & ANR.
                                        -----------

2 11.02.2011 The petitioner being husband is apprehending

his arrest in a case registered under Sections 498A, 323,

504 and 379 of the Indian Penal Code.

The petitioner is ready to keep the opposite

party no. 2 as wife with full dignity and honour.

Issue notice to O.P. No. 2 under ordinary

process as well as registered cover with A/D for which

requisites etc. must be filed within two weeks.

Let the ordinary process of notice be served on

the O.P. No. 2 through his lawyer before learned Court

below through the office of the learned S.D.J.M.,

Sikrahana at Motihari.

Put up this case on 4th of May, 2011 at 2.10

P.M. in Chambers, on that day it is expected that

petitioner and O.P. No. 2 shall appear in person.

In the mean time, no coercive step be taken

against the petitioner in Complaint Case no. 288 of 2009.

Let the copy of order be transmitted to the
2

learned Court below through FAX at the cost of the

petitioner.

Bhardwaj                             ( Dinesh Kumar Singh, J.)