High Court Patna High Court - Orders

Md.Jamil vs State Of Bihar on 6 July, 2010

Patna High Court – Orders
Md.Jamil vs State Of Bihar on 6 July, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.12475 of 2010
                                        MD.JAMIL
                                           Versus
                                    STATE OF BIHAR
                                         -----------

4. 06.07.2010 Heard learned counsel for the petitioner and

the State.

The petitioner is ready to keep O.P. No. 2 as

wife.

The petitioner is permitted to add complainant

as O.P. No. 2.

Issue notice to O.P. No. 2 by registered post

as well as by ordinary process for which requisites etc

must be filed within a period of two weeks to be served

to the Advocate of O.P. No. 2 through the Court of the

learned Chief Judicial Magistrate, Araria in Complaint

Case No. 2536C of 2007.

Put up this case on 16th of August, 2010 on

which date the petitioner and O.P. No. 2 will make

themselves appear before this Court.

In the meantime, no cohesive steps shall be

taken against the petitioner.

Let a copy of this order be transmitted to the

Court below through FAX at the cost of the petitioner.

Anand Kr. ( Dinesh Kumar Singh, J.)