IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21874 of 2010
MANOJ SINGH
Versus
STATE OF BIHAR & ANR
-----------
2. 13.07.2010 Heard learned counsel for the petitioner and the State.
The petitioner being husband is apprehending his arrest
in complaint case No. 2653 of 2008 in which cognizance has been taken
under Section 498-A, 3/4 of Dowry Prohibition Act and 379 of the
Indian Penal Code.
It is submitted by the learned counsel for the petitioner
that he is ready to restore the matrimonial harmony and keep the
complainant as wife with full dignity and honour.
Let notices be issued to opposite party No.2 by ordinary
process within two weeks.
Let the ordinary process of notices be served on
complainant through her lawyer before learned Court below through the
office of learned C.J.M., Muzaffarpur.
Let the petitioner and the complainant appear before this
Court on 30th August 2010.
In the meantime, no coercive step shall be taken against
the petitioner in complaint case No. 2653 of 2008.
S.S. (Dinesh Kumar Singh, J.)