Patna High Court – Orders
Hari Bhushan Singh vs State Of Bihar &Amp; Anr on 19 August, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21776 of 2010
HARI BHUSHAN SINGH
Versus
STATE OF BIHAR & ANR
-----------
3 19.8.2010 Husband is present in Court. Wife has
not come. Counsel appearing on her behalf
submits that she has undergone operation for
appendix and seeks some more time.
As jointly prayed for, list this case on
16.9.2010 in Chambers at 4.20 P.M., on which
date both husband and wife shall be physically
present.
Till date interim protection granted to
the petitioner by order dated 15.7.2010 shall
continue.
AI ( Mandhata Singh, J.)