High Court Patna High Court - Orders

Ashish Pandit vs The State Of Bihar & Anr. on 15 October, 2011

Patna High Court – Orders
Ashish Pandit vs The State Of Bihar & Anr. on 15 October, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Criminal Miscellaneous No.24341 of 2011
                                     Ashish Pandit
                                          Versus
                             The State Of Bihar & Anr.
                             ----------------------------------

04. 15.10.2011 Petitioner being husband is

apprehending his arrest in a case registered under

Sections 498A of the I.P.C. and Section 4 of the

Dowry Prohibition Act.

Petitioner is ready to keep O.P. No. 2 as

wife with full dignity and honour.

Issue notice to O.P. No. 2 by registered

post as well as ordinary process, for which

requisites etc must be filed within a period of three

weeks.

Let ordinary process of service of notice

be served to the complainant through her lawyer

appearing in the Court below through the office of

S.D.J.M., Nawadah.

Let the petitioner and O.P. No. 2

appear before this Court on 29th of February, 2012

at 2:10 in Chambers.

In the meantime, let no coercive steps

be taken against the petitioner in connection with

Complaint Case No. 760 of 2010.

Let the order of this Court be
transmitted through FAX to the learned Court

below at the cost of the petitioner.

(Dinesh Kumar Singh, J)
Shageer