High Court Patna High Court - Orders

Md. Sartaj vs The State Of Bihar on 24 October, 2011

Patna High Court – Orders
Md. Sartaj vs The State Of Bihar on 24 October, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Criminal Miscellaneous No.32214 of 2011
                  ======================================================

Md. Sartaj
…. …. Petitioner
Versus
The State of Bihar
…. …. Opposite Party
======================================================
2 24-10-2011 Heard learned counsel for the petitioner, leaned counsel

for the informant as well as learned Additional Public Prosecutor

for the State.

Let there be an interim protection of the petitioner in

relation to his apprehension of arrest in Kasma P.S. Case No. 20 of

2011 which was instituted under Sections 498(A), 323, 504 and 379

of the Indian Penal Code, pending in the Court of the learned Chief

Judicial Magistrate, Aurangabad.

Counsel for the informant i.e. wife is present. She states

that her client is still willing for a reconciliation if effort is made by

the petitioner to extend to her due courtesy and full dignity.

In view of the above, the petitioner is directed to approach

the informant and bring her to his house with due courtesy and

respect and thereafter to file a petition to indicate that they have

reconciled their differences and live together happily.

Let this matter be listed after four weeks when the affidavit

will be filed as to the development towards reconciliation.

(Ajay Kumar Tripathi, J)

Bhardwaj/-