IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.29071 of 2010
PANKAJ KUMAR MANDAL @ PANKAJ MANDAL
Versus
STATE OF BIHAR
-----------
2. 10. 08. 2010. Heard learned counsel for the petitioner and the State.
The petitioner being husband of the complainant is
apprehending his arrest in a case registered under Sections 323, 379,
307 and 498 A of the Indian Penal Code and 3/4 of the Dowry
Prohibition Act.
The petitioner is ready to keep the complainant as his
wife with full dignity and honour.
Let learned counsel for the petitioner is permitted to
implead complainant as Opposite Party No. 2.
Issue notice to newly added Opposite Party No. 2 by
registered post with A/08.12.2008 as well as under ordinary process
for which requisites etc. must be filed within two weeks.
Let ordinary process of notice be served on Opposite
Party No. 2 through her lawyer in the learned court below by the
office of the learned S.D.J.M., Jamui, in Complaint Case No. 707
C/2009.
Let both the petitioner and the complainant appear
before this Court on 27th September, 2010, in person.
Let no coercive steps in the meanwhile be taken against
the petitioner in Complaint Case No. 707 C/2009, pending in the
court of S.D.J.M., Jamui.
m.p. ( Dinesh Kumar Singh, J.)