High Court Patna High Court - Orders

Nitish Kumar Mahto @ Sharwan Mahto vs State Of Bihar on 3 August, 2011

Patna High Court – Orders
Nitish Kumar Mahto @ Sharwan Mahto vs State Of Bihar on 3 August, 2011
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Cr.Misc. No.37555 of 2008
                     Nitish Kumar Mahto @ Sharwan Mahto
                                     Versus
                                 State Of Bihar
                                    -----------

3 3.8.2011 Counsel for the petitioner is directed to add the informant

as opposite party no. 2.

By order dated 19.7.2011 the wife of the petitioner and the

petitioner were directed to appear in this Court. Petitioner Nitish

Kumar Mahto @ Sharwan Mahto has appeared today along with his

wife who have three children. This Court examined the lady, Ruby, in

Court. She has disclosed that she is living with her husband who

works in a factory at Hoshiyarpur in Punjab. Considering that the girl

does not appear to be a minor, it is apparent that she is entitled to

marry the person of her choice.

In the circumstances, Issue notice to opposite party no. 2

by ordinary process and registered cover with A.D., requisites etc. for

which under both processes must be filed within a period of ten days

failing which this application shall stand dismissed without further

reference to a Bench.

List this case on appearance of opposite party no. 2.

In the mean time, further proceedings in Hasanpur P.S.

Case No. 84 of 2006 pending before the Additional Chief Judicial

Magistrate, Rosera, shall remain stayed.

    Sanjay                                                    (Sheema Ali Khan, J.)