High Court Patna High Court - Orders

Sant Lal Sah vs State Of Bihar on 21 July, 2010

Patna High Court – Orders
Sant Lal Sah vs State Of Bihar on 21 July, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.12141 of 2010
                                    SANT LAL SAH
                                          Versus
                                   STATE OF BIHAR
                                        -----------

4. 21.7.2010 Heard learned counsel for the petitioner

and the State.

The petitioner being the husband is

apprehending his arrest in a case registered under

Sections 498 (A) of the Indian Penal Code.

It is submitted by learned counsel for the

petitioner that the petitioner has performed second

marriage more than a decade ago. In that

circumstances, the complainant is apprehensive in

going to her matrimonial house.

Let the petitioner and complainant appear

before this Court on 28th July, 2010 in Chambers at

1.55 P.M.

On that day the petitioner will disclose

entire source of income and the property in his share

on affidavit and make a reasonable offer for settlement

with the complainant.

Anand Kr. ( Dinesh Kumar Singh, J.)