Patna High Court – Orders
Dyna Sharma @ Diana Sharma vs The State Of Bihar on 27 April, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.10949 of 2011
MAURICE ANTHONY GODFREY DISNEY @ MAURICE DISNEY
Versus
THE STATE OF BIHAR & ORS
with
Cr.Misc. No.13777 of 2011
DYNA SHARMA @ DIANA SHARMA
Versus
THE STATE OF BIHAR
-----------
02 27.04.2011 Heard learned counsel for the
petitioners and the State.
The petitioners being the husband and
the sister of the husband are apprehending
their arrest in a case registered under
Sections 498-A, 323 and 379 of the Indian Penal
Code and 3/4 of the Dowry Prohibition Act.
Let the petitioners and the informant
appear before this Court on 04.05.2011 at 2:10
P.M. in the Chambers alongwith the child of the
informant.
Till 04.05.2011 no coercive steps be
taken against the petitioners in connection
with Gaya Civil Lines P.S. Case No. 108 of 2010
pending in the Court of the learned Chief
Judicial Magistrate, Gaya.
(Dinesh Kumar Singh, J.)
Safik