IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.11065 of 2010
LALO BHAGAT @ LALOO BHAGAT
Versus
THE STATE OF BIHAR
-----------
3 23.06.2010 Heard learned counsel for the petitioner and
learned counsel for the complainant.
The petitioner-husband and the complainant-wife
both are present in person in Court.
Let the complainant-wife file an affidavit.
Put up this case on 30th of June, 2010 at 2.00 PM
in Chambers.
The provisional bail granted to the petitioner vide
order dated 15.04.2010 is extended till 30th of June, 2010.
Let this order be communicated to the court
concerned through FAX at the cost of the petitioner.
SC ( Dr. Ravi Ranjan, J.)