High Court Patna High Court - Orders

Raushan Jha vs State Of Bihar on 10 August, 2010

Patna High Court – Orders
Raushan Jha vs State Of Bihar on 10 August, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.29145 of 2010
                                      RAUSHAN JHA
                                            Versus
                                     STATE OF BIHAR
                                          -----------

2. 10.08.2010. Heard learned counsel for the

petitioner and the State.

The petitioner being the husband is

apprehending his arrest in a complaint case in

which cognizance has been taken under Sections

323 and 498A of the I.P.C.

On instructions learned counsel for the

petitioner submits that the petitioner is ready

to keep the complainant as wife with full

dignity and honour.

Let learned counsel for the petitioner

add the complainant as opposite party no.2.

Issue notice to opposite party no.2 by

registered cover with A/D as well as ordinary

process for which requisites etc. must be filed

within two weeks.

Let the ordinary process of notice be

served upon the complainant through her lawyer

in the learned court below through the office

of the learned A.C.J.M., Rosera, Samastipur, in

connection with C.R. No. 816 of 2008, T.R. No.

254 of 2009.

Let the petitioner and opposite party
2

no.2 appear in person before this court on

27.09.2010.

Let no coersive steps be taken against

the petitioner in the meantime in C.R. No. 816

of 2008, T.R. No. 254 of 2009 pending in the

court of the learned A.C.J.M., Rosera,

Samastipur.

U.K. ( Dinesh Kumar Singh, J.)