IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.42931 of 2007
Kamal Kumar Prasad & Ors
Versus
State Of Bihar
-----------
10 17.10.2011 The parties are present in Chambers. The divorce papers
have been signed by the parties. A copy of the application which is to
be filed under Section 13(b) of the Hindu Marriage Act has also been
filed in this Court which should be treated as part of the records. This
application however, under Section 13(b) of the Hindu Marriage Act
would not be presented in Court until the entire sum agreed upon is
paid to the opposite party no. 2.
List this case on 15.12.2011 in Chambers at 4 p.m. On
that date the rest of the draft amount of Rs. 3,50,000/- and certain
items belonging to the opposite party no. 2 would be returned to her.
Sanjay (Sheema Ali Khan, J.)