High Court Patna High Court - Orders

Dipak Sah vs The State Of Bihar on 16 March, 2011

Patna High Court – Orders
Dipak Sah vs The State Of Bihar on 16 March, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.43876 of 2010
                                          DIPAK SAH
                                              Versus
                                  THE STATE OF BIHAR
                    For the Petitioner: Mr. Arun, Advocate,
                    For the State       : Ms. Asha Devi, APP
                    For O.P. No. 2      : Mr. Vivek Kumar, Advocate
                                           -----------

7 16.03.2011 Heard learned counsel for the petitioner, the State

and opposite party no. 2.

Petitioner-husband and Opposite Party no. 2-wife

are present in person.

Affidavit has been filed on behalf of the wife.

However, learned counsel for the petitioner seeks

further time for filing his stand on affidavit.

As prayed, put up this case on 30th of March, 2011

at 02.10 PM in Chamber.

The provisional bail earlier granted to the petitioner

vide order dated 14.12.2010 is extended till 30.03.2011.

On the next date fixed, the petitioner shall remain

present in person. The wife may also remain present if she so

chooses.

Let a copy of this order be communicated to the

court concerned through FAX at the cost of the petitioner.

    SC                                             (Dr. Ravi Ranjan, J.)