High Court Patna High Court - Orders

Aftab Ali vs State Of Bihar on 6 April, 2011

Patna High Court – Orders
Aftab Ali vs State Of Bihar on 6 April, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr. Misc. No.32059 of 2010
                                            AFTAB ALI
                                               Versus
                                       STATE OF BIHAR
                                             -----------

5/ 06.04.2011 In view of the order date 04.02.2011, husband and wife

are physically present in chamber.

Husband (petitioner) undertakes that within fifteen days

he is ready to go in-laws’ house to bring back his wife. Wife is

also ready to accompany the petitioner.

As prayed for, list this case at the top of the list on

08.07.2011. On that date, husband and wife shall be physically

present in chamber.

In the meantime, interim relief, as granted on

06.10.2010 shall continue.

Shail                                       ( Mandhata Singh, J.)