IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.15817 of 2011
Shyamnath Rai
Versus
The State Of Bihar
-----------
3 26.09.2011 The petitioner and opposite party no.2 are
present.
The petitioner being the husband is
apprehending his arrest in a complaint case in which
cognizance has been taken under Section 498A of the
Indian Penal Code and Section 3/4 of the Dowry
Prohibition Act.
Both sides are ready for mediation.
In the circumstances, the matter is referred to
the mediation centre of the Patna High Court.
It is expected that the mediation centre of the
Patna High will take sincere effort for mediation.
Let the matter appear on 11th of January,
2011 at 2.10 PM in Chambers when it is expected that
the petitioner and opposite party no.2 shall appear in
person.
Let the interim order dated 20.05.2011 be
continued.
(Dinesh Kumar Singh, J.)
Amrendra/-
2