High Court Patna High Court - Orders

Chandra Shekhar Kumar vs The State Of Bihar &Amp; Anr on 9 December, 2010

Patna High Court – Orders
Chandra Shekhar Kumar vs The State Of Bihar &Amp; Anr on 9 December, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                             CWJC No.10599 of 2010
1. CHANDRA SHEKHAR KUMAR, S/O SRI RAM CHARITRA SHARMA, R/O
VILLAGE BAHRAMA, P.S. HALSI, DISTRICT- LAKHISARAI.
                                      Versus
1. THE STATE OF BIHAR THROUGH THE SECRETARY, DEPARTMENT OF HOME,
GOVT. OF BIHAR, PATNA.
2. RAUSHAN KUMARI, D/O NIRANJAN SINGH, R/O VILLAGE + P.O.
WALIPUR, P.S. & DISTRICT- LAKHISARAI.
                                  -----------

2/ 09/12/2010 Heard learned counsel for the petitioner and

learned counsel for the State.

Learned counsel for the petitioner submits

that the father of the petitioner lodged a First Information

Report on 30.6.2007 for forcible abduction of the

petitioner. He was then forcibly married to the

respondent No.2 followed by a suit for annulment of the

marriage on 28.11.2007 after he was released from the

kidnappers. All this while, no application for restitution

of conjugal rights was filed. In the circumstances, the

mere fact of a forcible marriage may not be sufficient to

sustain the impugned order.

Issue notice to Respondent No.2 both, under

registered cover with A/D and by ordinary process,

requisites etc. for which must be filed within one week

failing which the application against Respondent No.2,

shall stand rejected without further reference to a Bench.

In the meantime, the petitioner shall continue

to deposit the amount in question in the Court where
-2-

Title Matrimonial Suit No.30/07 is pending.

Liberty is also granted to serve notice along

with copies of the application on the counsel representing

respondent No.2 in the Court of the Additional District

Judge/F.T.C. No.2 at Lakhisarai where Title Matrimonial

Suit No.30/07 is pending. Let an affidavit of service be

then filed enclosing proof of service.

List for admission after report of service by

either mode or affidavit enclosing proof of service is filed.

KC                                ( Navin Sinha, J.)