High Court Patna High Court - Orders

Maya Shankar Yadav vs The State Of Bihar on 12 October, 2011

Patna High Court – Orders
Maya Shankar Yadav vs The State Of Bihar on 12 October, 2011


IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.33961 of 2011
Maya Shankar Yadav
Versus
The State Of Bihar

2. 12.10.2011. Heard learned counsels for the

petitioner and the State.

The petitioner being the husband is

apprehending his arrest in complaint case in

which cognizance has been taken under

Sections 498A, 406/34 of the I.P.C. and

Section ¾ of the D.P. Act.

On instructions, learned counsel for

the petitioner submits that the petitioner

is ready to keep the complainant as wife

with full dignity and honour.

Let the petitioner add the

complainant as opposite party no. 2.

Issue notice to opposite party no.2

under registered cover with A/D as well as

under ordinary process requisites for which

must be filed within three weeks.

Let the ordinary process of notice

be served to the complainant through her

lawyer in the learned court below through

the office of the learned court below.

Let the petitioner and opposite

party no.2 appear on 07.02.2012 at 2.10 P.
2

M. in the chamber.

Let no coercive steps be taken

against the petitioner in the meantime, in

connection with complaint case no. 14 of

2011 pending in the court of the learned

S.D.J.M., Siwan.

Let the order be faxed to the

learned court below at the cost of the

petitioner.

U. K. ( Dinesh Kumar Singh, J)