IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.25587 of 2009
HEMTAJ RANGSAJ @ MD.HEMTAJ RANGSAJ
S/O PHEKAN RANGSAJ,
RESIDENT OF VILLAGE BARKAGAON,
P.S. TARARI, DISTRICT BHOJPUR, ARA
-------------------- PETITIONER
versus
1. THE STATE OF BIHAR
2. FARZANA KHATOON
W/O HEMTAZ RANGSAJ,
D/O NEZAMUDDIN,
RESIDENT OF VILLAGE PARASI,
P.O.PARASI, P.S.PARASI,
DISTRICT ARWAL
--------------------------- OPPOSITE PARTIES
-----------
12 9.12.2010 By order dated 25.8.2010 and 27.9.2010
Superintendent of Police, Bhojpur, Ara was
directed to produce the petitioner-husband and
his wife (complainant-opposite party no.2)
namely Farzana Khatoon W/o Md. Hemtaj Rangsaz,
D/o Md. Nezamuddin Rangsaz, resident of
Barkagaon, P.S. Tarari, District Bhojpur (Ara),
presently resident of Prasi, P.S. Prasi,
District Arwal, Bihar in Court as the petitioner
is an accused in Complaint Case No. 99/07 under
section 323 and 498A. His anticipatory bail is
pending before this Court and he is enjoying
interim protection granted by this Court by
order dated 7.11.2009. Till date they have not
been produced in Court by the Police officials.
Office to issue reminder to the Chief
2
Judicial Magistrate, Jehanabad for immediate
compliance of order dated 25.8.2010 and
27.9.2010 passed by this Court.
Put up this case again on 10.1.2011 on
the top of the list for admission, on which
date both petitioner-husband and opposite party
no.2-wife shall be produced in Court at 10.30
A.M.
AI ( Mandhata Singh, J.)