IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19610 of 2010
VIKASH RAM
Versus
STATE OF BIHAR
-----------
2 16.06.2010 Learned counsel for the petitioner is permitted to
add the complainant as opposite party no. 2 in this
application.
It is submitted on behalf of the petitioner that prior
to filing of the complaint case, a suit for divorce
bearing Matrimonial (Divorce) Suit No. 138 of 2008 was
filed and in that suit a judgment and decree for
dissolution of marriage has been passed, which has
been brought on record as Annexure 2.
Issue notice to the opposite party no. 2 under
ordinary process as well as registered cover with A/D for
which requisites etc. must be filed within one week,
failing which this application shall stand rejected without
further reference to a Bench.
Put up this case within top 20 cases after service
of notice upon the opposite party no. 2.
In the meantime no coercive steps shall be taken
against the petitioner in connection with Complaint Case
-2-
No. 421C of 2010 pending in the Court of Chief Judicial
Magistrate, Nalanda at Biharsharif.
Let this order be communicated through FAX at
the cost of the petitioner
Spd/- (Dr. Ravi Ranjan, J.)