IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.31207 of 2011
Subhash Kumar Burnwal
Versus
The State Of Bihar & Anr.
----------------------------------
03. 12.10.2011 This application has been brought under the
heading ‘To be mentioned’ at the instance of the
petitioner.
Submission is that vide order dated
15.09.2011, opposite party no. 2, the complainant has
been issued notice. Considering the matrimonial
dispute till service of notice/appearance of opposite
party no. 2, no coercive steps shall be taken against the
petitioner.
Let a copy of this order be communicated to
S.D.J.M. Gaya, in connection with Complaint Case No.
245/2011 vide Tr. No. 1775/2011, through Fax at the
cost of the petitioner.
( Akhilesh Chandra, J.)
Rajeev/-