High Court Patna High Court - Orders

Basant Singh vs The State Of Bihar & Anr. on 24 August, 2011

Patna High Court – Orders
Basant Singh vs The State Of Bihar & Anr. on 24 August, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Cr.Misc. No.28175 of 2011
                                Basant Singh
                                   Versus
                         The State Of Bihar & Anr.
                                -----------

2. 24.08.2011 Learned counsel for the petitioner submits that the

petitioner who happens to be the husband of complainant O.P.No.2 is

ready to keep his wife, even though she is of unsound mind.

Issue notice to the O.P.No.2 under ordinary process as well

as under registered cover with A.D. for which requisites etc. must be

filed within one week, failing which this petition shall stand rejected

without further reference to a Bench.

List this case after service of notice.

In the meantime, no coercive step shall be taken against the

petitioner in connection with Complaint Case No. 728 of 2010 pending

in the court of S.D.J.M., Bikramganj, Rohtas.

(Shivaji Pandey, J)
Jay/