Patna High Court – Orders
Md.Farukh vs State Of Bihar on 12 August, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.22838 of 2010
Md.Farukh
Versus
State Of Bihar
----------------------------------
10. 12.08.2011 Both complainant and petitioner are present in chamber
along with their learned counsels.
Complainant (wife) is not ready to reside with the
petitioner (husband), but petitioner is ready to live with his wife.
As prayed for, list this case on 29th of August, 2011 at top
of the list.
In the meantime, interim protection as granted to
petitioner on 27.7.2010 shall remain continue.
Vikash ( Mandhata Singh, J.)