High Court Patna High Court - Orders

Manoj Rai vs The State Of Bihar And Ors. on 11 February, 2011

Patna High Court – Orders
Manoj Rai vs The State Of Bihar And Ors. on 11 February, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.1318 of 2011
                              MANOJ RAI               ........Petitioner.
                                              Versus
                             THE STATE OF BIHAR AND ORS.
                                            -----------

2 11.02.2011 The petitioner is apprehending his arrest in a

case registered under Section 498A of the Indian Penal

Code.

It is submitted by learned counsel for the

petitioner that the divorce case has been filed prior to the

complaint case.

Learned counsel for the complainant on

instructions submits that she is ready to resume the

conjugal life.

In that view of the matter, let the petitioner

and O.P. No. 2 complainant appear before this Court on

6th of April, 2011 at 2.15 P.M. in the Chambers.

In the mean time, no coercive steps be taken

against the petitioner in Complaint Case No. 3673 of

2008.

Let the copy of order be transmitted to the

learned Court below through FAX at the cost of the

petitioner.

Bhardwaj ( Dinesh Kumar Singh, J.)
2