IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.45521 of 2008
ANIL KUMAR & ANR
Versus
STATE OF BIHAR & ORS
-----------
02 04.03.2011 Petitioners have challenged the order of
cognizance dated 26.08.2008, whereby the cognizance
has been taken under Sections 323, 379 and 498A of the
Indian Penal Code and 3/4 of the Dowry Prohibition Act.
The complaint has been filed by second wife
of the petitioner no. 1, it has been stated that the matter
has not progressed after the cognizance level.
Issue notice to opposite party no. 2 under
ordinary process as well as registered cover with A/D for
which requisites etc. must be filed within two weeks.
Let the furhter proceeding of Complaint Case
No. 41 of 2008 pending in the Court of Sub Divisional
Judicial Magistrate, Daudnagar, District Aurangabad be
stayed.
(Dinesh Kumar Singh, J.)
Safik