IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.1340 of 2011
MD. SAHABUDDIN
Versus
THE STATE OF BIHAR & ANR.
-----------
2 11.02.2011 The petitioner being husband is apprehending
his arrest in a case registered under Sections 498A, 323,
504 and 379 of the Indian Penal Code.
The petitioner is ready to keep the opposite
party no. 2 as wife with full dignity and honour.
Issue notice to O.P. No. 2 under ordinary
process as well as 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.,
Sikrahana at Motihari.
Put up this case on 4th of May, 2011 at 2.10
P.M. in Chambers, on that day it is expected that
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. 288 of 2009.
Let the copy of order be transmitted to the
2
learned Court below through FAX at the cost of the
petitioner.
Bhardwaj ( Dinesh Kumar Singh, J.)