High Court Patna High Court - Orders

Niraj Kumar Singh vs The State Of Bihar on 23 June, 2011

Patna High Court – Orders
Niraj Kumar Singh vs The State Of Bihar on 23 June, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.16232 of 2011
                                    Niraj Kumar Singh
                                            Versus
                                    The State Of Bihar
                                          -----------

2. 23.06.2011. 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

Section 498A of the I.P.C. and Section 4 of

the D.P. Act.

On instructions, learned counsel for

the petitioner submits that the petitioner

is ready to keep the complainant as wife

with full dignity and honour. The

complainant has also filed a divorce case.

Though the petitioner has filed restitution

case.

Let the petitioner add the

complainant 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 two weeks.

Let the ordinary process of notice

be served to the complainant through her
2

lawyer in the learned court below through

the office of the learned court below.

Let the petitioner and opposite

party no.2 appear on 27.09.2011 at 2.10 P.

M. in the chambers.

Let no coercive steps be taken

against the petitioner in the meantime, in

connection with complaint case no. 3325(C)

of 2009 pending in the court of the learned

S.D.J.M., Patna.

Let the order be faxed to the

learned court below at the cost of the

petitioner.

U. K. ( Dinesh Kumar Singh, J)