IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.33913 of 2011
Mukund Kumar
Versus
The State Of Bihar & Anr.
----------------------------------
02. 12.10.2011 Petitioner being husband is apprehending
his arrest in a complaint case in which cognizance has
been taken under Sections 323, 498A, 379 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.
In the circumstance, let notices be issued to
O.P. No. 2 by registered post as well as ordinary
process, for which requisites etc must be filed within a
period of two weeks.
Let ordinary process of notice be served to
the complainant through her lawyer appearing before
learned Court below through the office of learned
S.D.J.M., Rosera, Samastipur.
Let petitioner and O.P. No. 2 appear in
person on 11th of January, 2012 at 2:10 in Chambers.
Let no coercive steps be taken against the
petitioner in connection with T.R. No. 2272 of 2010(C.R.
No. 766 of 2009), pending in the Court of S.D.J.M.,
Rosera, Samastipur.
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