Patna High Court – Orders
Kalam Ansari @ Abdul Ansri vs State Of Bihar on 27 January, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.3652 of 2010
KALAM ANSARI @ ABDUL ANSRI
Versus
STATE OF BIHAR
-----------
10/ 27.01.2011 In view of the court’s order, husband and wife are
present in chamber.
Petitioner (husband) submits that within one month from
today he will go to bring back her wife from her maika and wife is
also ready to accompany the petitioner.
List this case at the top of the list on 29.04.2011.
In the meantime, interim relief, as granted on
06.12.2010 shall continue.
Shail ( Mandhata Singh, J.)