IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.16865 of 2010
MANISH KESHRI @ MANISH KUMAR KESHRI
Versus
THE STATE OF BIHAR & ANR
-----------
6 21.12.2010 Both husband and wife are not physically
present in Court.
Learned counsel for the parties submits
that husband and wife are living together
happily. They seek further time.
As prayed for, list this case on
29.3.2011 on the top of the list, on which date
both husband and wife shall be physically
present in Court.
Meanwhile interim protection granted to
the petitioner by order dated 21.6.2010 shall
continue.
AI ( Mandhata Singh, J.)