IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.36164 of 2010
====================================================
JAI KUMAR CHAUDHARY @ JAY KUMAR CHAUDHARY
Versus
STATE OF BIHAR
====================================================
4/ 12.07.2011 In view of the order dated 16.05.2011, wife and husband
are physically present in chamber.
Husband is not ready to live together on the ground of
illicit relation of wife with others but wife is ready to live with her
husband.
List this case at the top of the list on 25.07.2011 for
argument on merit.
In the meantime, interim relief, as granted on
25.02.2011 shall continue.
Shail ( Mandhata Singh, J.)