Patna High Court – Orders
Manjesh Kumar Roy @ Manjesh Kumar vs State Of Bihar on 25 August, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.36331 of 2010
Manjesh Kumar Roy @ Manjesh Kumar
Versus
State Of Bihar
07/ 25.08.2011
Petitioner-husband and wife-complainant are
physically present in Court.
Both are leading their conjugal life peacefully,
as submitted by the counsels.
As jointly prayed for, list this case at the top of
the list on 09.11.2011. On that date, husband and wife
shall be physically present.
In the meantime, interim relief, as granted on
20.01.2011, shall continue.
shail (Mandhata Singh, J.)