IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.31826 of 2010
1. DEWANTI DEVI
2. RABINDRA SAH
----------------------------- PETITIONERS
Versus
STATE OF BIHAR & ANR
-----------
2 28.10.2010 Learned counsel for the petitioners and
the opposite party no.2 agree to make the
petitioner and the opposite party no.2 appear in
person in Chambers on 3.1.2011.
List this case on 3.1.2011 at 4.00 PM in
Chambers.
It is expected that the petitioner no.2
(husband) and opposite party no.2 (wife) will be
physically present through their counsel on that
date.
In the meantime, no coercive step shall
be taken against the petitioners in connection
with Agiaon (G) P.S. Case No. 51 of 2010 pending
in the court of Chief Judicial Magistrate,
Bhojpur, Ara.
AI ( Mandhata Singh, J.)