IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellanious No.36127 of 2010
Pankaj Madal
Versus
State Of Bihar
----------------------------------
05. 03.08.2011 Both complainant and petitioner are present in chamber
along with their respective learned counsels.
Complainant is not ready to go with her husband blaming
that petitioner (husband) has married another lady, but petitioner is
ready to live with his wife (complainant) denying the marriage.
As prayed for, list this case on 30th of August, 2011 at top
of the list.
In the meantime, interim protection as granted to
petitioner on 06.5.2011 shall remain continue.
Vikash (Mandhata Singh, J.)