High Court Patna High Court - Orders

Manish Singh vs The State Of Bihar on 14 July, 2010

Patna High Court – Orders
Manish Singh vs The State Of Bihar on 14 July, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.22157 of 2010
                                          MANISH SINGH
                                                  Versus
                                     THE STATE OF BIHAR
                                      -----------

02/ 14.07.2010 The petitioner being husband is apprehending his arrest in a

complaint case in which cognizance was taken under section 498A,

406 IPC and 3/ 4 of the D.P. Act.

Learned counsel for the petitioner and learned counsel for

the complainant submit that both the petitioner and the complainant

are ready to resume conjugal life.

Let it be listed on 23rd August, 2010 at 1.55 P.M. in

Chambers when both the petitioner and opposite party no.2 shall

appear in person.

In the meantime, no coercive step shall be taken against the

petitioner in Complaint Case no. 1525C of 2009.

Let this order be communicated to the learned court below

(SDJM, Patna in Complaint case no.1525C/09) through FAX at the

cost of the petitioner.

           shahid                                        (Dinesh Kumar Singh, J)