IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.25254 of 2011
Vijay Laxmi Mishra
Versus
The State Of Bihar & Anr.
-----------
03. 24.08.2011 The present application has been filed for
cancellation of the bail of opposite party no.2 who was
granted bail on 21.07.2010 in Cr. Misc. No. 22400 of 2011
in a case registered under Section 498A of the Indian
Penal Code on the undertaking that the opposite party no.2
will file the restitution case or the petitioner herself
deserted in the proceeding.
From the order dated 15.07.2010 of the learned
court below, it appears that opposite party no.2 refused to
keep the petitioner as wife.
In the circumstances, issue notice to opposite
party no.2 under ordinary process as well as by registered
cover with A/D for which requisites must be filed within
two weeks as to why the bail of opposite party no.2 be not
cancelled.
Let the ordinary process of notice be served to
opposite party no.2 through his lawyer before the learned
court below through the office of learned court below.
Amrendra/ ( Dinesh Kumar Singh, J)