IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.28175 of 2011
Basant Singh
Versus
The State Of Bihar & Anr.
-----------
2. 24.08.2011 Learned counsel for the petitioner submits that the
petitioner who happens to be the husband of complainant O.P.No.2 is
ready to keep his wife, even though she is of unsound mind.
Issue notice to the O.P.No.2 under ordinary process as well
as under registered cover with A.D. for which requisites etc. must be
filed within one week, failing which this petition shall stand rejected
without further reference to a Bench.
List this case after service of notice.
In the meantime, no coercive step shall be taken against the
petitioner in connection with Complaint Case No. 728 of 2010 pending
in the court of S.D.J.M., Bikramganj, Rohtas.
(Shivaji Pandey, J)
Jay/