IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.13072 of 2010
BINOD MANDAL
Versus
STATE OF BIHAR
-----------
04. 14.12.2010 Both husband and wife are not present.
As prayed for, list this case on 25th
January, 2011 at 4.00 P.M. in chamber. Both
husband and wife shall remain physically present
on that day.
In the meantime, interim relief as
granted to petitioner on 19.05.2010 shall remain
continue.
Vikash ( Mandhata Singh, J.)