High Court Patna High Court - Orders

Bhushan Rai vs The State Of Bihar on 13 July, 2011

Patna High Court – Orders
Bhushan Rai vs The State Of Bihar on 13 July, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.22117 of 2011
                                       Bhushan Rai
                                          Versus
                                  The State Of Bihar
                                        -----------

2 13.07.2011 Heard learned counsel for the petitioner and the State.

This is a case u/s 498A IPC and 4 of the Dowry

Prohibition Act.

Petitioner happens to be the husband of O.P.No.2.

As stated in Para-9 of the petition , petitioner is ready to

keep his wife with him with full dignity.

Issue notice to the O.P.No.2 under both modes, registered

cover and ordinary process for which requisites etc. must be filed

within one week, falling which this application, as against her shall

stand rejected without further reference to a Bench.

Put up after appearance of O.P.No.2.

In the mean time, no coercive step will be taken against

the petitioner in connection with Complaint Case No. 826 of 2010,

pending in the court of S.D.J.M.(West), Muzaffarpur.

       Jay/                             ( Shivaji Pandey,J)