High Court Patna High Court - Orders

Shiv Charan Singh vs The State Of Bihar & Ors on 14 October, 2011

Patna High Court – Orders
Shiv Charan Singh vs The State Of Bihar & Ors on 14 October, 2011


IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.34490 of 2011
Shiv Chran Singh
Versus
The State Of Bihar & Ors

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

Sections 498A, 406 of the I.P.C. and Section ¾ of the D.P. Act.

It is submitted by learned counsel for the petitioner

that both the petitioner and complainant have already got married

at different places.

Issue notice to opposite party nos.2 and 3 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

opposite party no.2 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

15.02.2012 at 2.10 P. M. in the chamber.

Let no coercive steps be taken against the petitioner in

the meantime, in connection with complaint case no. C1-2156 of

2007 pending in the court of the learned S.D.J.M., Vaishali at

Hajipur.

Let the order be faxed to the learned court below at

the cost of the petitioner.

       U. K.                                            ( Dinesh Kumar Singh, J)