IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.1318 of 2011
MANOJ RAI ........Petitioner.
Versus
THE STATE OF BIHAR AND ORS.
-----------
2 11.02.2011 The petitioner is apprehending his arrest in a
case registered under Section 498A of the Indian Penal
Code.
It is submitted by learned counsel for the
petitioner that the divorce case has been filed prior to the
complaint case.
Learned counsel for the complainant on
instructions submits that she is ready to resume the
conjugal life.
In that view of the matter, let the petitioner
and O.P. No. 2 complainant appear before this Court on
6th of April, 2011 at 2.15 P.M. in the Chambers.
In the mean time, no coercive steps be taken
against the petitioner in Complaint Case No. 3673 of
2008.
Let the copy of order be transmitted to the
learned Court below through FAX at the cost of the
petitioner.
Bhardwaj ( Dinesh Kumar Singh, J.)
2