High Court Patna High Court - Orders

Vijay Laxmi Mishra vs The State Of Bihar & Anr. on 24 August, 2011

Patna High Court – Orders
Vijay Laxmi Mishra vs The State Of Bihar & Anr. on 24 August, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.25254 of 2011
                                  Vijay Laxmi Mishra
                                           Versus
                              The State Of Bihar & Anr.
                                         -----------

03. 24.08.2011 The present application has been filed for

cancellation of the bail of opposite party no.2 who was

granted bail on 21.07.2010 in Cr. Misc. No. 22400 of 2011

in a case registered under Section 498A of the Indian

Penal Code on the undertaking that the opposite party no.2

will file the restitution case or the petitioner herself

deserted in the proceeding.

From the order dated 15.07.2010 of the learned

court below, it appears that opposite party no.2 refused to

keep the petitioner as wife.

In the circumstances, issue notice to opposite

party no.2 under ordinary process as well as by registered

cover with A/D for which requisites must be filed within

two weeks as to why the bail of opposite party no.2 be not

cancelled.

Let the ordinary process of notice be served to

opposite party no.2 through his lawyer before the learned

court below through the office of learned court below.

      Amrendra/                                   ( Dinesh Kumar Singh, J)