High Court Patna High Court - Orders

Syed Fazle Ali vs The State Of Bihar &Amp; Anr. on 3 March, 2011

Patna High Court – Orders
Syed Fazle Ali vs The State Of Bihar &Amp; Anr. on 3 March, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.2848 of 2011
                                    SYED FAZLE ALI
                                            Versus
                             THE STATE OF BIHAR & ANR.
                                          -----------

2. 03.03.2011. Heard learned counsels for the

petitioner and the State.

The petitioner being the husband is

apprehending his arrest in complaint case in

which cognizance has been taken under

Sections 498A, 406 and 323/34 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.

Since the marriage was performed

twenty five years ago but it is complainant

who is leading adulterous life since last

fifteen years and is not willing to resume

the conjugal life.

It is submitted by the learned

counsel for the petitioner that the

petitioner is suffering from ailment.

                             Considering                  the               aforesaid

                   submissions,             let    notices       be     issued       to

opposite party no.2 under ordinary process

as well as registered cover with A/D
2

requisites for which must be filed within

two weeks.

Let ordinary process of notice be

served to the complainant through her lawyer

in the learned court below through the

office of the learned court below.

Let the petitioner and opposite

party no.2 appear before this Court on

22.06.2011 at 2.10 P.M. in the chamber.

Let no coercive steps be taken, in

the meantime, against the petitioner in

complaint case no. 2638 of 2009 pending in

the court of the learned S.D.J.M., Siwan.

U. K. ( Dinesh Kumar Singh, J)