High Court Patna High Court - Orders

Aseshwar Rai @ Asheshwar Rai vs The State Of Bihar on 19 February, 2011

Patna High Court – Orders
Aseshwar Rai @ Asheshwar Rai vs The State Of Bihar on 19 February, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.2054 of 2011
                         ASESHWAR RAI @ ASHESHWAR RAI
                                           Versus
                                THE STATE OF BIHAR
                                         -----------

2 19.02.2011 Perused the records.

The petitioner being the husband of the informant

is apprehending his arrest in a case registered under Sections

498A, 494, 313 and 379 of the Indian Penal Code and under

Section 3/4 of the Dowry Prohibition Act.

Let the petitioner add the complainant as opposite

party no.2.

Issue notice to opposite party no. 2 under ordinary

process as well as registered cover with A/D requisites for

which must be filed within three weeks.

Let the petitioner and opposite party no.2 appear

before this Court on 9th of May 2011 in person at 2.10 PM

in Chambers.

Let no coercive steps be taken in the meantime

against the petitioner in connection with Jurawanpur P.S.

Case No. 44/2010 pending in the Court of learned Chief

Judicial Magistrate, Vaishali at Hazipur.

(Dinesh Kumar Singh, J.)
Amrendra/-

-2-