IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.19603 of 2011
Arif Khan @ Md. Arif Khan
Versus
The State Of Bihar & Anr.
-----------
3/ 28.07.2011 It has been submitted that even now the petitioner is
ready to keep his wife with full dignity.
Issue notice to the opposite party no.2 for which
requisites under registered cover with A.D. as also under ordinary
process must be filed within ten days, failing which, this application,
as against her, shall stand rejected without further reference to the
Bench.
Rule is made returnable within three months.
In the meanwhile, no coercive steps shall be taken
against the petitioner in connection with Complaint Case No.1403 of
2010.
JA/- (Anjana Prakash,J.)