High Court Patna High Court - Orders

Md. Hasam vs The State Of Bihar on 14 February, 2011

Patna High Court – Orders
Md. Hasam vs The State Of Bihar on 14 February, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.1699 of 2011
                                       MD. HASAM
                                          Versus
                                THE STATE OF BIHAR
                                        -----------

2 14.02.2011 The petitioner being husband is

apprehending his arrest in a case registered

under Sections 498A and 4 of the Dowry

Prohibition Act.

The marriage was performed 5 years

ago. It is submitted that petitioner is ready to

keep his wife with full dignity and honour.

Let the complainant be added as O.P.

No.2.

Issue notice to O.P. No. 2 under

ordinary process as well as under registered

cover with A.D for which requisites etc. must be

filed within two weeks.

Let the ordinary process of notice be

served on the O.P. No. 2 through his lawyer

before learned Court below through the office of

the learned S.D.J.M., Saharsa.

Put up this case on 11th of May, 2011

in the chambers, on that day it is expected that
2

petitioner and O.P. No. 2 shall appear in

person.

In the mean time no coercive step be

taken against the petitioner in Complaint Case

no. 1573C of 2009 pending in the Court of

learned S.D.J.M., Saharsa.

Bhardwaj ( Dinesh Kumar Singh,J.)