High Court Patna High Court - Orders

Md.Azimuddin @ Appeal vs State Of Bihar &Amp; Anr on 21 July, 2010

Patna High Court – Orders
Md.Azimuddin @ Appeal vs State Of Bihar &Amp; Anr on 21 July, 2010
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Cr.Misc. No.7892 of 2010
                        MD.AZIMUDDIN @ APPEAL
                                      Versus
                          STATE OF BIHAR & ANR
                                    -----------

4 21.07.2010 Heard Mr. Ajit Ranjan Kumar, learned counsel

for the petitioner, Mr. Shailendra Kr. Jha, learned

counsel for the informant- opposite party no. 2 and Mrs.

Veena Kumari Jaiswal, learned counsel for the State.

The petitioner – husband is present in person

in Court. However, neither opposite party no. 2 is

present in person despite of the direction vide order

dated 12.5.2010, which was passed in presence of her

counsel nor any affidavit has been filed on her behalf.

Learned counsel appearing for the petitioner

submitted that there has already been dissolution of

marriage and a joint petition has been filed before the

concerned court regarding that. However, learned

counsel seeks time for filing an affidavit appending

the copy of the aforesaid joint petition.

As prayed put up this matter on 4.8.2010 at

2.00 P.M. in my Chambers.

The husband and the wife shall remain
2

present in person on that date.

The provisional bail granted to the petitioner

vide order dated 12.5.2010 is extended till 4.8.2010.

Spd/-                           ( Dr. Ravi Ranjan, J.)