IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.5878 of 2011
NARESH RAI
Versus
THE STATE OF BIHAR
****
/2/ 26 March 2011 The petitioner is directed to add the
complainant as opposite party no. 2.
The learned counsel for the petitioner
submits that he is ready to keep the victim wife, hence,
issue notice to newly added opposite party no. 2.
Notice will go under registered cover with
A/D as well as under ordinary process for which
requisites etc. must be filed within one week.
In the meantime, arrest of the petitioner,
Naresh Rai, in connection with Complaint Case No.
872 of 2009 corresponding to Tr. No. 2549 of 2010
pending in the Court of the Subdivisional Judicial
Magistrate, Saran, Chapra, shall remain stayed.
( Gopal Prasad, J.)
S.A.