High Court Patna High Court - Orders

Arif Khan @ Md. Arif Khan vs The State Of Bihar & Anr. on 28 July, 2011

Patna High Court – Orders
Arif Khan @ Md. Arif Khan vs The State Of Bihar & Anr. on 28 July, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr. Misc. No.19603 of 2011
                            Arif Khan @ Md. Arif Khan
                                       Versus
                             The State Of Bihar & Anr.
                                      -----------

3/ 28.07.2011 It has been submitted that even now the petitioner is

ready to keep his wife with full dignity.

Issue notice to the opposite party no.2 for which

requisites under registered cover with A.D. as also under ordinary

process must be filed within ten days, failing which, this application,

as against her, shall stand rejected without further reference to the

Bench.

Rule is made returnable within three months.

In the meanwhile, no coercive steps shall be taken

against the petitioner in connection with Complaint Case No.1403 of

2010.

         JA/-                                                 (Anjana Prakash,J.)