IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.1676 of 2011
MD. SOHRAV @ MD. SOHRAB
Versus
THE STATE OF BIHAR
-----------
2 14.02.2011 Heard learned counsels for the petitioner and the
State.
The petitioner being the husband of the
complainant is apprehending his arrest in a complaint case in
which cognizance has been taken under Section 498(A) of the
Indian Penal Code.
The accusation against the petitioner and other in-
laws of the complainant is that there was demand of Rs.
1,00,000/- as dowry and for that the complainant was being
tortured.
It is submitted on behalf of the learned counsel for
the petitioner that the divorce case was filed on 03.09.2009
and then the present complaint case was filed on 19.02.2010.
Let petitioner add the complainant as O.P. No. 2.
Issue notice to opposite party no.2 under ordinary
process as well as registered cover with A/D requisites for
which must be filed within two weeks.
Let ordinary process be served on opposite party
2
no.2 through her lawyer before learned court below through
the office of the learned court below.
Let petitioner and opposite party no.2 appear before
this Court on 10th of May 2011 in person at 2.10 PM in
Chambers.
Let no coercive steps be taken in the meantime
against the petitioner in Complaint Case No. C-403/2010
pending in the Court of learned Chief Judicial Magistrate,
Vaishali at Hajipur.
(Dinesh Kumar Singh, J.)
Amrendra/-