IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.7302 of 2010
MD.SHABIR
Versus
STATE OF BIHAR
-----------
4 7.10.2010 Both husband and wife are physically
present in Court along with their respective
counsel.
Learned counsel for the parties submit
that efforts for amicable settlement between the
husband and wife are being taken. So they seek
further time.
As prayed for, list this case on
26.11.2010 on the top of the list, on which date
both husband and wife shall be physically
present in Court.
Meanwhile interim protection granted to
the petitioner by order dated 25.3.2010 shall
continue.
AI ( Mandhata Singh, J.)