High Court Patna High Court - Orders

Satrughan Tatma vs State Of Bihar on 6 July, 2010

Patna High Court – Orders
Satrughan Tatma vs State Of Bihar on 6 July, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Cr.Misc. No.15735 of 2010
                         SATRUGHAN TATMA
                                Versus
                          STATE OF BIHAR
                               -----------

03. 06.07.2010 Learned counsel for the petitioner is permitted to

add complainant as O.P. No. 2.

Issue notice to O.P. No. 2 by registered post as well

as ordinary process for which requisites etc must be filed

within a period of two weeks. Let the ordinary notice be

served on the lawyer of the complainant in the Court below

through the Court of learned Chief Judicial Magistrate,

Araria in connection with Complaint Case No. 370C of 2008.

It has specifically been submitted by the petitioner

that petitioner was never married to O.P. No. 2 and the

decision of gram panchayat in G.P. Case No. 32 of 2009 has

also been passed to that effect.

Put up this case on 16th of August, 2010 when

both petitioner and O.P. No. 2 will appear in person.

In the meantime, let no coercive steps be taken

against the petitioner.

Let the order of this Court be transmitted through

FAX to the Court below at the cost of the petitioner.

Shageer                                    ( Dinesh Kumar Singh, J.)