High Court Patna High Court - Orders

Anil Kumar &Amp; Anr vs State Of Bihar &Amp; Ors on 4 March, 2011

Patna High Court – Orders
Anil Kumar &Amp; Anr vs State Of Bihar &Amp; Ors on 4 March, 2011
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Cr.Misc. No.45521 of 2008
                         ANIL KUMAR & ANR
                                  Versus
                        STATE OF BIHAR & ORS
                                 -----------

02 04.03.2011 Petitioners have challenged the order of

cognizance dated 26.08.2008, whereby the cognizance

has been taken under Sections 323, 379 and 498A of the

Indian Penal Code and 3/4 of the Dowry Prohibition Act.

The complaint has been filed by second wife

of the petitioner no. 1, it has been stated that the matter

has not progressed after the cognizance level.

Issue notice to opposite party no. 2 under

ordinary process as well as registered cover with A/D for

which requisites etc. must be filed within two weeks.

Let the furhter proceeding of Complaint Case

No. 41 of 2008 pending in the Court of Sub Divisional

Judicial Magistrate, Daudnagar, District Aurangabad be

stayed.

(Dinesh Kumar Singh, J.)
Safik