IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22647 of 2010
MD.IBRAR
Versus
STATE OF BIHAR
-----------
04. 25.02.2011 Both petitioner and complainant are present in chamber.
Both petitioner and complainant are ready to live
together as husband and wife. Petitioner is ready to take her wife from
court; complainant is also ready to accompany him.
Put up this case on 10th May, 2011 at top of the list. Both
husband and wife shall remain physically present on that day.
In the meantime, interim protection as granted to
petitioner on 21.7.2010 shall remain continue.
Vikash (Mandhata Singh, J.)