High Court Patna High Court - Orders

Shunil Chaudhary vs State Of Bihar on 5 July, 2010

Patna High Court – Orders
Shunil Chaudhary vs State Of Bihar on 5 July, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.11880 of 2010
                                    SHUNIL CHAUDHARY
                                              Versus
                                       STATE OF BIHAR
                                            -----------

3. 05. 07. 2010. Heard learned counsel for the petitioner and the State.

The petitioner is apprehending his arrest in connection

with Complaint Case No. 636 of 2007, registered for offences under

Sections 498 A, 323, 379, 504 and 34 of the Indian Penal Code and

Section 3/4 of the Dowry Prohibition Act.

Statement has been made in para 11 of the petition that

the petitioner is ready to keep his wife with full dignity and honour.

Learned counsel for the petitioner is permitted to

implead complainant as Opposite Party No.2.

Issue notice to newly added Opposite Party No.2 for

which requisites etc. must be filed within two weeks under ordinary

process as well as registered cover, failing which this application

shall stand rejected as against Opposite Party No. 2, without further

reference to a Bench.

The ordinary notices be served on the learned Advocate

of the complainant in the court below in complaint case no. 636 of

2007 through the office of learned S.D.J.M., Jehanabad.

In the meantime no coercive step shall be taken against

the petitioner in connection with Complaint Case 636 of 2007,

pending in the court of S.D.J.M. Jehanabad.

Put up this case on 30th August, 2010 and on that day
2

both the petitioner and Opposite Party No. 2 shall remain physically

present in the Court.

m.p.                               ( Dinesh Kumar Singh, J.)