IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.7892 of 2010
MD.AZIMUDDIN @ APPEAL
Versus
STATE OF BIHAR & ANR
-----------
4 21.07.2010 Heard Mr. Ajit Ranjan Kumar, learned counsel
for the petitioner, Mr. Shailendra Kr. Jha, learned
counsel for the informant- opposite party no. 2 and Mrs.
Veena Kumari Jaiswal, learned counsel for the State.
The petitioner – husband is present in person
in Court. However, neither opposite party no. 2 is
present in person despite of the direction vide order
dated 12.5.2010, which was passed in presence of her
counsel nor any affidavit has been filed on her behalf.
Learned counsel appearing for the petitioner
submitted that there has already been dissolution of
marriage and a joint petition has been filed before the
concerned court regarding that. However, learned
counsel seeks time for filing an affidavit appending
the copy of the aforesaid joint petition.
As prayed put up this matter on 4.8.2010 at
2.00 P.M. in my Chambers.
The husband and the wife shall remain
2
present in person on that date.
The provisional bail granted to the petitioner
vide order dated 12.5.2010 is extended till 4.8.2010.
Spd/- ( Dr. Ravi Ranjan, J.)