High Court Patna High Court - Orders

Pankaj Kumar Mandal @ Pankaj … vs State Of Bihar on 10 August, 2010

Patna High Court – Orders
Pankaj Kumar Mandal @ Pankaj … vs State Of Bihar on 10 August, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.29071 of 2010
                      PANKAJ KUMAR MANDAL @ PANKAJ MANDAL
                                               Versus
                                        STATE OF BIHAR
                                             -----------

2. 10. 08. 2010. Heard learned counsel for the petitioner and the State.

The petitioner being husband of the complainant is

apprehending his arrest in a case registered under Sections 323, 379,

307 and 498 A of the Indian Penal Code and 3/4 of the Dowry

Prohibition Act.

The petitioner is ready to keep the complainant as his

wife with full dignity and honour.

Let learned counsel for the petitioner is permitted to

implead complainant as Opposite Party No. 2.

Issue notice to newly added Opposite Party No. 2 by

registered post with A/08.12.2008 as well as under ordinary process

for which requisites etc. must be filed within two weeks.

Let ordinary process of notice be served on Opposite

Party No. 2 through her lawyer in the learned court below by the

office of the learned S.D.J.M., Jamui, in Complaint Case No. 707

C/2009.

Let both the petitioner and the complainant appear

before this Court on 27th September, 2010, in person.

Let no coercive steps in the meanwhile be taken against

the petitioner in Complaint Case No. 707 C/2009, pending in the

court of S.D.J.M., Jamui.

           m.p.                              ( Dinesh Kumar Singh, J.)