IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.32214 of 2011
======================================================
Md. Sartaj
…. …. Petitioner
Versus
The State of Bihar
…. …. Opposite Party
======================================================
2 24-10-2011 Heard learned counsel for the petitioner, leaned counsel
for the informant as well as learned Additional Public Prosecutor
for the State.
Let there be an interim protection of the petitioner in
relation to his apprehension of arrest in Kasma P.S. Case No. 20 of
2011 which was instituted under Sections 498(A), 323, 504 and 379
of the Indian Penal Code, pending in the Court of the learned Chief
Judicial Magistrate, Aurangabad.
Counsel for the informant i.e. wife is present. She states
that her client is still willing for a reconciliation if effort is made by
the petitioner to extend to her due courtesy and full dignity.
In view of the above, the petitioner is directed to approach
the informant and bring her to his house with due courtesy and
respect and thereafter to file a petition to indicate that they have
reconciled their differences and live together happily.
Let this matter be listed after four weeks when the affidavit
will be filed as to the development towards reconciliation.
(Ajay Kumar Tripathi, J)
Bhardwaj/-