IN THE HIGH COURT OF JUDICATURE AT PATNA
----------
Miscellaneous Appeal No.172 of 2010
———-
Aman Kumar Baitha
Versus
Reeta Devi
———————————-
5 17-10-2011 On behalf of respondent it has been submitted
that she is not in a position to live with the appellant
because of torture for which she has filed a police case. It
has further been submitted that in course of investigation
police has reported that the appellant has married again
another lady bearing the name Pramila Devi. He prays that
instead of allowing the dispute to linger, a final decision
may be taken by this Court after giving opportunity to the
appellant to state whether he has married another lady or
not.
As prayed on behalf of opposite party, put up
under the same heading after four weeks.
( Shiva Kirti Singh, J.)
( Shivaji Pandey,J)
Naresh