IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19148 of 2010
MD.TABARAK
Versus
STATE OF BIHAR
-----------
5/ 18.08.2010 In view of the Court’s order, husband
(petitioner) and wife (complainant) are personally
present in Chamber and both express their desire to
live together peacefully with love, care and affection.
Put up this case at the top of the list on
03.11.2010.
In the meantime, no coercive action be taken
against the petitioner in connection with Complaint
Case No. 2219 of 2009 pending in the Court of C.J.M.,
Araria.
Shail ( Mandhata Singh, J.)