IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.35317 of 2011
======================================================
Md. Nafis Khan & Anr.
…. …. Petitioner/s
Versus
The State Of Bihar
…. …. Opposite Party/s
======================================================
2 19-10-2011 The petitioners being the husband and his second wife are
apprehending their arrest in a case registered under Sections 323,
379, 494, 498A and 120B/34 of the Indian Penal Code.
The petitioner no.1 is ready to keep the informant as wife
with full dignity and honour.
Let the petitioner add the informant as opposite party no.2.
Issue notice to opposite party no.2 by ordinary post as
well by registered post with A/D for which requisites must be
filed within a period of three weeks.
Let the petitioner and opposite party no.2 appear before
this Court on 9th of March, 2012 at 2.10 PM in Chambers.
Let no coercive steps be taken against the petitioner in the
meanwhile in connection with Majorganj P.S. Case No. 182 of
2010 pending in the court of learned Chief Judicial Magistrate,
Sitamarhi.
Let the order be transmitted to the learned court below
through fax at the cost of the petitioner.
(Dinesh Kumar Singh, J)
Amrendra Kumar/-