Patna High Court – Orders
Md.Naushad Ali vs State Of Bihar on 31 March, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.39272 of 2010
MD.NAUSHAD ALI
Versus
STATE OF BIHAR
-----------
3/ 31.03.2011 In view of the order dated 16.03.2011, husband and wife
are physically present in chamber.
Husband (petitioner) is refusing to accept his wife on the
ground of Talak.
List this case at the top of the list on 25.04.2011.
In the meantime, interim relief, as granted on
16.03.2011 shall continue.
Shail ( Mandhata Singh, J.)