IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23279 of 2010
PRAMOD KUMAR SAH @ PRAMOD SAH
Versus
STATE OF BIHAR
-----------
2. 02.08.2010. Heard learned counsel for the
petitioner and counsel appearing for the State.
The petitioner being the husband is
apprehending his arrest in a complaint case in
which cognizance has been taken under Sections
323, 379, 504, 307 and 498A of the I.P.C.
Learned counsel for the petitioner
submits that the petitioner is ready to keep
the complainant as wife with full dignity and
honour.
Learned counsel for the petitioner is
permitted to make the complainant as opposite
party no.2.
Issue notice to opposite party No. 2 by
registered cover with A/D as well as ordinary
process for which requisites etc., must be
filed within two weeks.
Let the ordinary process of notice be
served on the complainant through her lawyer in
complaint case no. C-3088 of 2005 corresponding
to Tr. No. 1311 of 2009 through the office of
the learned C.J.M., Muzaffarpur.
Let the petitioner and complainant
2
appear before this court in person on
27.09.2010.
Let no coersive steps in the meantime
be taken against the petitioner in complaint
case no. C-3088 of 2005 corresponding to Tr.
No. 1311 of 2009 pending in the court of the
learned C. J. M. Muzaffarpur.
U.K. ( Dinesh Kumar Singh, J.)