High Court Patna High Court - Orders

Kamal Kumar Prasad & Ors vs State Of Bihar on 17 October, 2011

Patna High Court – Orders
Kamal Kumar Prasad & Ors vs State Of Bihar on 17 October, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.42931 of 2007
                             Kamal Kumar Prasad & Ors
                                       Versus
                                   State Of Bihar
                                      -----------

10 17.10.2011 The parties are present in Chambers. The divorce papers

have been signed by the parties. A copy of the application which is to

be filed under Section 13(b) of the Hindu Marriage Act has also been

filed in this Court which should be treated as part of the records. This

application however, under Section 13(b) of the Hindu Marriage Act

would not be presented in Court until the entire sum agreed upon is

paid to the opposite party no. 2.

List this case on 15.12.2011 in Chambers at 4 p.m. On

that date the rest of the draft amount of Rs. 3,50,000/- and certain

items belonging to the opposite party no. 2 would be returned to her.

     Sanjay                                                   (Sheema Ali Khan, J.)