IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.32059 of 2010
AFTAB ALI
Versus
STATE OF BIHAR
-----------
5/ 06.04.2011 In view of the order date 04.02.2011, husband and wife
are physically present in chamber.
Husband (petitioner) undertakes that within fifteen days
he is ready to go in-laws’ house to bring back his wife. Wife is
also ready to accompany the petitioner.
As prayed for, list this case at the top of the list on
08.07.2011. On that date, husband and wife shall be physically
present in chamber.
In the meantime, interim relief, as granted on
06.10.2010 shall continue.
Shail ( Mandhata Singh, J.)