High Court Patna High Court - Orders

Pannalal Sah vs The State Of Bihar on 11 October, 2010

Patna High Court – Orders
Pannalal Sah vs The State Of Bihar on 11 October, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                    Cr.Misc. No.33695 of 2010
                           PANNALAL SAH
                               Versus
                        THE STATE OF BIHAR
                            -----------

2. 11.10.2010. Learned counsel for the petitioner is

permitted to add the complainant as opposite

party no.2 to the present proceedings.

The petitioner apprehends his arrest in

connection with Complaint Case No.2530 of 2008

for the offences punishable under sections 498A

and 379 of the Indian Penal Code and section 3/4

of the Dowry Prohibition Act.

Learned counsel for the petitioner, while

denying the allegation made in the complaint,

submits that the allegations are levelled in most

vague and omnibus manner. Learned counsel refers

to para-8 of the application wherein the

petitioner expressed his willing to keep his wife

in the matrimonial home with due care and

dignity.

In the circumstances, Issue notice to

opposite party no.2 under registered cover as

well as under ordinary process for which

requisites etc. be filed by tomorrow, failing

which this application shall stand dismissed

without reference to the bench.
2

Put up after service of the notice.

In the meantime, no coercive steps shall

be taken for the arrest of the petitioner.

(Jyotii Saran,J.)

ahk