IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.12141 of 2010
SANT LAL SAH
Versus
STATE OF BIHAR
-----------
4. 21.7.2010 Heard learned counsel for the petitioner
and the State.
The petitioner being the husband is
apprehending his arrest in a case registered under
Sections 498 (A) of the Indian Penal Code.
It is submitted by learned counsel for the
petitioner that the petitioner has performed second
marriage more than a decade ago. In that
circumstances, the complainant is apprehensive in
going to her matrimonial house.
Let the petitioner and complainant appear
before this Court on 28th July, 2010 in Chambers at
1.55 P.M.
On that day the petitioner will disclose
entire source of income and the property in his share
on affidavit and make a reasonable offer for settlement
with the complainant.
Anand Kr. ( Dinesh Kumar Singh, J.)