High Court Patna High Court - Orders

Md. Shamsher Alam vs The State Of Bihar on 15 October, 2011

Patna High Court – Orders
Md. Shamsher Alam vs The State Of Bihar on 15 October, 2011


IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.32495 of 2011
Md. Shamsher Alam
Versus
The State Of Bihar

2. 15.10.2011. Heard learned counsels for the petitioner and the State.

The petitioner being the husband is apprehending his

arrest in a case registered under Sections 341, 342, 504, 498(A),

379/34 of the I.P.C. and Section ¾ of the D.P. Act.

On instructions, learned counsel for the petitioner

submits that the petitioner 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 under registered

cover with A/D as well as under ordinary process requisites for

which must be filed within three weeks.

Let the petitioner and opposite party no.2 appear on

16.02.2012 at 2.10 P. M. in the chamber.

Let no coercive steps be taken against the petitioner in

the meantime, in connection with Rafiganj P.S. Case No. 80 of

2011 pending in the court of the learned C.J.M., Aurangabad.

Let the order be faxed to the learned court below at

the cost of the petitioner.

       U. K.                                            ( Dinesh Kumar Singh, J)