IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.1699 of 2011
MD. HASAM
Versus
THE STATE OF BIHAR
-----------
2 14.02.2011 The petitioner being husband is
apprehending his arrest in a case registered
under Sections 498A and 4 of the Dowry
Prohibition Act.
The marriage was performed 5 years
ago. It is submitted that petitioner is ready to
keep his wife with full dignity and honour.
Let the complainant be added as O.P.
No.2.
Issue notice to O.P. No. 2 under
ordinary process as well as under registered
cover with A.D for which requisites etc. must be
filed within two weeks.
Let the ordinary process of notice be
served on the O.P. No. 2 through his lawyer
before learned Court below through the office of
the learned S.D.J.M., Saharsa.
Put up this case on 11th of May, 2011
in the chambers, on that day it is expected that
2
petitioner and O.P. No. 2 shall appear in
person.
In the mean time no coercive step be
taken against the petitioner in Complaint Case
no. 1573C of 2009 pending in the Court of
learned S.D.J.M., Saharsa.
Bhardwaj ( Dinesh Kumar Singh,J.)