IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.7067 of 2011
NAND KISHOR PANDIT
Versus
THE STATE OF BIHAR
-----------
03. 09.03.2011 Petitioner being the husband is apprehending
his arrest in a complaint case in which cognizance has
been taken under Section 498A, of the I.P.C. and Section
¾ of the Dowry Prohibition Act.
On instructions, learned counsel for the
petitioner submits that petitioner is ready to keep the
complainant as wife with full dignity and honour.
In that view of the matter, let notices be issued
to O.P. No. 2 by registered post as well as ordinary
process, for which requisites etc must be filed within a
period of two weeks.
Let ordinary process of notice be served to the
complainant by her lawyer in the learned Court below
through the Office of learned Chief Judicial Magistrate,
Vaishali at Hajipur.
Let petitioner and O.P. No. 2 appear in person
on 29th of June, 2011 in Chambers at 2:10 P.M.
In the meantime, let no coercive steps be taken
against the petitioner in connection with Complaint Case
No. 3322 of 2008.
Shageer (Dinesh Kumar Singh, J)