High Court Patna High Court - Orders

Amar Nand Ram vs The State Of Bihar on 15 October, 2011

Patna High Court – Orders
Amar Nand Ram vs The State Of Bihar on 15 October, 2011


IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.31958 of 2011
Amar Nand Ram
Versus
The State Of Bihar

2. 15.10.2011. Heard learned counsels for the petitioner and the State.

The petitioner being the husband is apprehending his

arrest in complaint case in which cognizance has been taken under

Sections 498A and 406 of the I.P.C. The present complaint has

been filed by the second wife.

On instructions, learned counsel for the petitioner

submits that the petitioner is ready to keep the complainant as wife

with full dignity and honour.

Let the petitioner add the complainant as opposite

party no.2.

Issue notice to opposite party no.2 under registered

cover with A/D as well as under ordinary process requisites for

which must be filed within three weeks.

Let the ordinary process of notice be served to the

complainant through her lawyer in the learned court below

through the office of the learned court below.

Let the petitioner and opposite party no.2 appear on

29.02.2012 at 2.10 P. M. in the chamber.

Let no coercive steps be taken against the petitioner in

the meantime, in connection with complaint case no. 3389 of 2010

pending in the court of the learned J.M. Ist Class, Gopalganj.

Let the order be faxed to the learned court below at

the cost of the petitioner.

       U. K.                                             ( Dinesh Kumar Singh, J)