High Court Patna High Court - Orders

Ram Ekbal Dubey vs The State Of Bihar & Anr. on 22 June, 2011

Patna High Court – Orders
Ram Ekbal Dubey vs The State Of Bihar & Anr. on 22 June, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.15632 of 2011
                                     Ram Ekbal Dubey
                                            Versus
                                The State Of Bihar & Anr.
                                          -----------

2. 22.06.2011. Heard learned counsels for the

petitioner and the State.

The petitioner being he husband is

apprehending his arrest in complaint case in

which cognizance has been taken registered

under Sections 498A and 494 of the I.P.C.

The marriage was performed fifteen

years back. It is alleged that the

petitioner subsequently performed second

marriage.

It is submitted by the learned

counsel for the petitioner that the

complainant deserted the petitioner then the

petitioner performed second marriage about

eleven years ago.

Let notices be issued to opposite

party no.2 under ordinary process as well as

registered cover with A/D requisites for

which must be filed within two weeks.

Let the ordinary process of notice

be served to the complainant through her

lawyer in the learned court below through
2

the office of the learned court below.

Let the petitioner and opposite

party no.2 appear on 12.09.2011 at 2.10 P.M.

in the chambers.

Let no coercive steps be taken

against the petitioner, in the meantime, in

connection with complaint case no. 1404 of

2009 pending in the court of the learned

S.D.J.M., West, Muzaffarpur.

U. K. ( Dinesh Kumar Singh, J)