High Court Patna High Court - Orders

Ismile @ Hakaru vs The State Of Bihar &Amp; Anr. on 31 March, 2011

Patna High Court – Orders
Ismile @ Hakaru vs The State Of Bihar &Amp; Anr. on 31 March, 2011
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Cr.Misc. No.7430 of 2011
                           ISMILE @ HAKARU
                                 Versus
                      THE STATE OF BIHAR & ANR.
                                -----------

02. 31.03.2011 Petitioner being husband is apprehending

his arrest in a complaint case in which cognizance

has been taken under Section 498A of the I.P.C.

It is submitted by learned counsel for the

petitioner that petitioner is ready to keep the

complainant as wife with full dignity and honour.

In that view of the matter, let notices be

issued to O.P. No. 2 by registered post as well as

ordinary process, for which requisites etc must be

filed within a period of two weeks.

Let ordinary process of notice be served to

the complainant through her lawyer in the learned

Court below through the office of learned Chief

Judicial Magistrate, Araria.

Let petitioner and O.P. No. 2 appear

before this Court on 9th of August, 2011 at 2:10 P.M.

in Chambers.

In the meantime, let no coercive steps be

taken against the petitioner in connection with

Complaint Case No. 1507C of 2009.

Let the order of this Court be transmitted
2

through FAX to the learned Court below at the cost

of the petitioner.

Shageer                            ( Dinesh Kumar Singh, J)