High Court Patna High Court - Orders

Mukesh Kumar vs The State Of Bihar on 28 September, 2011

Patna High Court – Orders
Mukesh Kumar vs The State Of Bihar on 28 September, 2011


IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.33261 of 2011
Mukesh Kumar
Versus
The State Of Bihar

2. 28.09.2011. Heard learned counsels for the

petitioner and the State.

The petitioner being the husband is

apprehending his arrest in complaint case in

which cognizance has been taken under

Sections 498A, 323, 379 of the I.P.C. and

Section ¾ of the D.P. Act.

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 four weeks.

Let the ordinary process of notice

be served to the complainant through her

lawyer in the learned court below through

the office of the learned court below.

Let no coercive steps be taken

against the petitioner in the meantime, in

connection with Case No. C-1/405/2010

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

Sitamarhi.

Let the petitioner and opposite

party no. 2 appear on 31.01.2012 at 2.10

P.M. in the chamber.

2

Let the order be faxed to the

learned court below at the cost of the

petitioner.

U. K. ( Dinesh Kumar Singh, J)