Patna High Court – Orders
Deepak Kumar vs State Of Bihar on 8 March, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.39131 of 2010
DEEPAK KUMAR
Versus
STATE OF BIHAR
-----
05. 08.03.2011 On assurance of the husband that he has not married
another lady, victim is ready to join his company. Husband is taking
his wife to her matrimonial house from this court.
As prayed for, list this case on 19th May, 2011 at top of
the list.
In the meantime, interim protection as granted to
petitioner on 02.12.2010 shall remain continue.
Vikash (Mandhata Singh, J.)