IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.29145 of 2010
RAUSHAN JHA
Versus
STATE OF BIHAR
-----------
2. 10.08.2010. Heard learned counsel for the
petitioner and the State.
The petitioner being the husband is
apprehending his arrest in a complaint case in
which cognizance has been taken under Sections
323 and 498A of the I.P.C.
On instructions learned counsel for the
petitioner submits that the petitioner is ready
to keep the complainant as wife with full
dignity and honour.
Let learned counsel for the petitioner
add 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 upon the complainant through her lawyer
in the learned court below through the office
of the learned A.C.J.M., Rosera, Samastipur, in
connection with C.R. No. 816 of 2008, T.R. No.
254 of 2009.
Let the petitioner and opposite party
2
no.2 appear in person before this court on
27.09.2010.
Let no coersive steps be taken against
the petitioner in the meantime in C.R. No. 816
of 2008, T.R. No. 254 of 2009 pending in the
court of the learned A.C.J.M., Rosera,
Samastipur.
U.K. ( Dinesh Kumar Singh, J.)