High Court Patna High Court - Orders

Sanjay Sah @ Sanjay Shah vs The State Of Bihar on 14 October, 2011

Patna High Court – Orders
Sanjay Sah @ Sanjay Shah vs The State Of Bihar on 14 October, 2011


IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.34516 of 2011
Sanjay Sah @ Sanjay Shah
Versus
The State Of Bihar

2. 14.10.2011. 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, 406,323 and 504/34 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.

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 three weeks.

Let the ordinary process of notice

be served to the complainant through her

lawyer in the learned court below through

the office of the learned court below.

Let the petitioner and opposite

party no.2 appear on 16.02.2012 at 2.10 P.

M. in the chamber.

Let no coercive steps be taken
2

against the petitioner in the meantime, in

connection with complaint case no. 2061 of

2009 pending in the court of the learned

S.D.J.M., Siwan, District-Siwan.

Let the order be faxed to the

learned court below at the cost of the

petitioner.

U. K. ( Dinesh Kumar Singh, J)