Patna High Court – Orders
Ganesh Sah vs State Of Bihar &Amp; Anr on 7 April, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.33485 of 2010
GANESH SAH
Versus
STATE OF BIHAR & ANR
-----------
4/ 07.04.2011 In view of the order dated 09.02.2011, husband and wife
are physically present in chamber.
Wife is not ready to live with her husband but husband
is ready to live together peacefully.
List this case at the top of the list on 26.04.2011 for
argument on merit.
In the meantime, interim relief, as granted on
05.10.2010 shall continue.
Shail ( Mandhata Singh, J.)