IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.875 of 2010
RAJESH KUMAR SON OF HARICHANDRA PASWAN,
RESIDENT OF VILLAGE BANKAT, P.S. PAHARPUR,
DISTRICT EAST CHAMPARAN
------------------- PETITIONER
Versus
1. THE STATE OF BIHAR
2. PANNA DEVI @ CHHATHO DEVI,
WIFE OF RAJESH KUMAR, DAUGHTER OF
DHEMAN PASWAN, RESIDENT OF
VILLAGE RAJABHAR, P.S. MAJHAULIA,
DISTRICT WEST CHAMPARAN
------------------- OPPOSITE PARTIES
-----------
5 19.8.2010 This case relates to Complaint Case No.
1005C/07 under section 498(A) IPC and section 4
of Dowry Prohibition Act, filed on behalf of
opposite party no.2 Panna Devi wife of
petitioner Rajesh Kumar.
Prayer for anticipatory bail has been
made by the petitioner who apprehends his arrest
in the said case.
Learned counsel for the petitioner has
filed supplementary affidavit in Court stating
therein that opposite party no.2 Pann Devi @
Chhato Devi wife of petitioner Rajesh Kumar has
performed second marriage with one Sheo Nath
Paswan son of Chanar Paswan, resident of village
Aamawa, Post Madhopur, Chand Saraiya, P.S.
Turkaulia, District East Champaran.
To verify the aforesaid fact, call for a
2
report from the concerned Police Station through
the Sub-Divisional Judicial Magistrate, Bettiah
(West Champaran) as to whether opposite party
no.2 has performed second marriage with one Sheo
Nath Paswan.
Put up this case for admission
immediately after receipt of the report.
In the meantime, no coercive step shall
be taken against the petitioner in connection
with Complaint Case No. 1005C/07 pending in the
court of Sub-Divisional Judicial Magistrate,
Bettiah (West Champaran).
AI ( Mandhata Singh, J.)