IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.28881 of 2009
RAJIV RANJAN KUMAR PANDEY
Versus
THE STATE OF BIHAR
-----------
9 27.10.2010 Both husband and wife are physically
present in Court along with their respective
counsel.
Undertaking to keep the wife by taking
her is not complied by husband.
As prayed for, list this case on
22.11.2010 on the top of the list for argument
on merit.
Meanwhile interim protection granted to
the petitioner by order dated 9.10.2009 shall
continue.
AI ( Mandhata Singh, J.)