IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.40689 of 2010
Munna Sah
Versus
State Of Bihar
-----------
05. 09.08.2011 Both complainant and petitioner are present in
open court along with their respective learned counsels.
Complainant is not ready to live with her
husband (petitioner), on the other hand petitioner is ready to
keep his wife.
As prayed for, list this case tomorrow i.e. 10th of
August, 2011 at top of the list.
In the meantime, interim protection as granted to
petitioner on 25.3.2011 shall remain continue.
Vikash (Mandhata Singh, J.)