High Court Patna High Court - Orders

Md. Sakil vs The State Of Bihar on 19 July, 2011

Patna High Court – Orders
Md. Sakil vs The State Of Bihar on 19 July, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.2246 of 2011
                                         Md. Sakil
                                           Versus
                                   The State Of Bihar
                                         -----------

4 19.07.2011 Heard learned counsels for the petitioner, opposite

party no.2 and the State.

In pursuance to the order dated 22.02.2011, the

petitioner is present, he is ready to keep the opposite party

no.2 as wife with full dignity and honour however, learned

counsel for the opposite party no.2 submits that she was not

aware about the appearance of opposite party no.2 before

this Court, hence she prays for some time.

Put up this case on 3rd of August, 2011 at 2.10 PM

in Chambers, when it is expected that the petitioner and

opposite party no.2 shall appear in person.

Let the interim order dated 22.02.2011 be

continued.

(Dinesh Kumar Singh, J.)
Amrendra/-