IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.33267 of 2011
Wasim Khan
Versus
The State Of Bihar
----------------------------------
02. 28.09.2011 Petitioner being husband is apprehending
his arrest in a complaint case in which cognizance has
been taken under Sections 498A of the I.P.C. and
Section ¾ of the Dowry Prohibition Act.
Petitioner is ready to keep the complainant
as wife with full dignity and honour.
Let the learned counsel for the petitioner
add the complainant as O.P. No. 2.
Issue notice to O.P. No. 2 by registered post
as well as ordinary process, for which requisites etc
must be filed within a period of three weeks.
Let ordinary process of notice be served on
the complainant through her lawyer appearing before
learned Court below through the office of learned
S.D.J.M., Gaya.
Let the petitioner and O.P. No. 2 appear in
person on 18th of January, 2012 at 2:10 in Chambers.
In the meantime, let no coercive steps be
taken against the petitioner in connection with
Complaint Case No. 883 of 2010.
Let the order of this Court be transmitted
through FAX to the learned Court below at the cost of
the petitioner.
(Dinesh Kumar Singh, J)
Shageer