IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19806 of 2011
MILAN SAH @ MILAN KUMAR SAH
Versus
THE STATE OF BIHAR & ANR.
-----------
2. 27.06.2011 It is submitted that the petitioner is the
husband of the complainant and he is ready to lead
conjugal life with her wife/complainant.
Issue notice to opposite party no.2, both
under ordinary process and registered cover, for which
requisites etc., must be filed within a period of one week
from today, failing which this application shall stand
rejected as against her without further reference to a
Bench.
Put up this case on 23rd August 2011.
In the meantime, if the petitioner is arrested
or surrendered, he would be enlarged on bail by the
learned Judicial Magistrate till 23rd August 2011.
kanchan (Amaresh Kumar Lal, J.)