High Court Patna High Court - Orders

Aftab Ali vs State Of Bihar on 6 October, 2010

Patna High Court – Orders
Aftab Ali vs State Of Bihar on 6 October, 2010
          IN THE HIGH COURT OF JUDICATURE AT PATNA
                   CR.MISC. NO.32059 OF 2010
                           AFTAB ALI
                            VERSUS
                        STATE OF BIHAR
                            **********

2 06/10/2010 Counsel for the petitioner is permitted to add

the complainant as Opposite Party No. 2.

Issue notice to Opposite Party No. 2 both by

ordinary process and under registered post, requisites

etc. for which must be filed within a period of one week

from today, failing which this application shall stand

rejected without further reference to a Bench.

List this case on appearance of Opposite Party

No. 2.

On appearance of Opposite Party No. 2, this

Court may consider resolving the disputes between the

husband and the wife considering that the parties have

three children.

In the mean time, no coercive steps should be

take against the above named petitioner in Complaint

Case No. 742 (C) of 2009 pending before the Additional

Chief Judicial Magistrate, Hilsa.

Anand                                                ( Sheema Ali Khan, J. )