IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.2848 of 2011
SYED FAZLE ALI
Versus
THE STATE OF BIHAR & ANR.
-----------
2. 03.03.2011. 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 and 323/34 of the I.P.C.
On instructions, learned counsel for
the petitioner submits that the petitioner
is ready to keep the complainant as wife
with full dignity and honour.
Since the marriage was performed
twenty five years ago but it is complainant
who is leading adulterous life since last
fifteen years and is not willing to resume
the conjugal life.
It is submitted by the learned
counsel for the petitioner that the
petitioner is suffering from ailment.
Considering the aforesaid
submissions, let notices be issued to
opposite party no.2 under ordinary process
as well as registered cover with A/D
2
requisites for which must be filed within
two weeks.
Let ordinary process of notice be
served to the complainant 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 before this Court on
22.06.2011 at 2.10 P.M. in the chamber.
Let no coercive steps be taken, in
the meantime, against the petitioner in
complaint case no. 2638 of 2009 pending in
the court of the learned S.D.J.M., Siwan.
U. K. ( Dinesh Kumar Singh, J)