IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.330 of 2002
Vakil Prasad Singh .
Versus
The State of Bihar & Ors .
-----------
20. 16.11.2011 Both the parties appear in person.
Both have stated that they have not been at any
conclusion and the reconciliation has failed.
It appears from the order dated 2.12.2009 that
order for interim maintenance amount has been passed by
a Bench of this Court.
After considering the case of both the parties,
it will be better that this application be placed before that
Bench passing the order dated 2.12.2009 in this case after
obtaining necessary orders from Hon’ble the Chief Justice.
V.K. Pandey ( Amaresh Kumar Lal, J.)