High Court Patna High Court - Orders

Manoj Singh vs State Of Bihar &Amp; Anr on 13 July, 2010

Patna High Court – Orders
Manoj Singh vs State Of Bihar &Amp; Anr on 13 July, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.21874 of 2010
                                     MANOJ SINGH
                                         Versus
                                 STATE OF BIHAR & ANR
                                        -----------

2. 13.07.2010 Heard learned counsel for the petitioner and the State.

The petitioner being husband is apprehending his arrest

in complaint case No. 2653 of 2008 in which cognizance has been taken

under Section 498-A, 3/4 of Dowry Prohibition Act and 379 of the

Indian Penal Code.

It is submitted by the learned counsel for the petitioner

that he is ready to restore the matrimonial harmony and keep the

complainant as wife with full dignity and honour.

Let notices be issued to opposite party No.2 by ordinary

process within two weeks.

Let the ordinary process of notices be served on

complainant through her lawyer before learned Court below through the

office of learned C.J.M., Muzaffarpur.

Let the petitioner and the complainant appear before this

Court on 30th August 2010.

In the meantime, no coercive step shall be taken against

the petitioner in complaint case No. 2653 of 2008.

      S.S.                                                  (Dinesh Kumar Singh, J.)