High Court Patna High Court - Orders

Pramod Kumar Prabhakar vs The State Of Bihar &Amp; Anr. on 14 February, 2011

Patna High Court – Orders
Pramod Kumar Prabhakar vs The State Of Bihar &Amp; Anr. on 14 February, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.1668 of 2011
                           PRAMOD KUMAR PRABHAKAR
                                          Versus
                           THE STATE OF BIHAR & ANR.
                                        -----------

2 14.02.2011 Heard learned counsels for the petitioner and the

State.

The petitioner being the husband of the

complainant is apprehending his arrest in connection with

Complaint Case No. 2435 (C) of 2009 in which cognizance

has been taken under Sections 498A, 323 and 406 of the

Indian Penal Code.

The petitioner is ready to keep the complainant as a

wife with full dignity and honour.

Issue notice to opposite party no.2 under ordinary

process as well registered cover with A/D requisites for which

must be filed within two weeks.

Let ordinary process be served on opposite party

no.2 through her lawyer before learned court below through

the office of the learned court below.

Let petitioner and opposite party no.2 appear before

this Court on 9th of May 2011 in person at 2.10 PM in

chambers.

2

Let no coercive steps be taken in the mean time

against the petitioner in connection with Complaint Case No.

2435(C) of 2009 pending in the court of learned Judicial

Magistrate 1st Class, Patna.

(Dinesh Kumar Singh, J.)
Amrendra/-