IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.31958 of 2011
Amar Nand Ram
Versus
The State Of Bihar
2. 15.10.2011. 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 and 406 of the I.P.C. The present complaint has
been filed by the second wife.
On instructions, learned counsel for the petitioner
submits that the petitioner is ready to keep the complainant as wife
with full dignity and honour.
Let the petitioner add the complainant as opposite
party no.2.
Issue notice to opposite party no.2 under registered
cover with A/D as well as under ordinary process requisites for
which must be filed within three weeks.
Let the 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 on
29.02.2012 at 2.10 P. M. in the chamber.
Let no coercive steps be taken against the petitioner in
the meantime, in connection with complaint case no. 3389 of 2010
pending in the court of the learned J.M. Ist Class, Gopalganj.
Let the order be faxed to the learned court below at
the cost of the petitioner.
U. K. ( Dinesh Kumar Singh, J)