High Court Patna High Court - Orders

Vikash Ram vs State Of Bihar on 16 June, 2010

Patna High Court – Orders
Vikash Ram vs State Of Bihar on 16 June, 2010
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Cr.Misc. No.19610 of 2010
                                 VIKASH RAM
                                      Versus
                              STATE OF BIHAR
                                    -----------

2 16.06.2010 Learned counsel for the petitioner is permitted to

add the complainant as opposite party no. 2 in this

application.

It is submitted on behalf of the petitioner that prior

to filing of the complaint case, a suit for divorce

bearing Matrimonial (Divorce) Suit No. 138 of 2008 was

filed and in that suit a judgment and decree for

dissolution of marriage has been passed, which has

been brought on record as Annexure 2.

Issue notice to the opposite party no. 2 under

ordinary process as well as registered cover with A/D for

which requisites etc. must be filed within one week,

failing which this application shall stand rejected without

further reference to a Bench.

Put up this case within top 20 cases after service

of notice upon the opposite party no. 2.

In the meantime no coercive steps shall be taken

against the petitioner in connection with Complaint Case
-2-

No. 421C of 2010 pending in the Court of Chief Judicial

Magistrate, Nalanda at Biharsharif.

Let this order be communicated through FAX at

the cost of the petitioner

Spd/- (Dr. Ravi Ranjan, J.)