IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.2957 of 2010
1. MANJU DEVI
2. BHAVNATH SINGH
3. BAJRANGI SINGH
Versus
STATE OF BIHAR
-----------
10. 27.01.2011 It is told for opposite party no.2 that though she was
taken by her husband, ill treatment revived as he (counsel for
opposite party no.2) has information from her father.
In such circumstance, husband is directed to appear in
person with opposite party no.2 otherwise it will be presumed that
really she is being tortured by him.
As prayed for, list this case on 04th March, 2011 at top
of the list. Both husband and wife shall remain physically present
on that day.
In the meantime, interim relief as granted to
petitioners on 18.3.2010 shall remain continue.
Vikash (Mandhata Singh, J.)