Patna High Court – Orders
Pramod Kumar Prajapati vs State Of Bihar on 3 December, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.1340 of 2010
PRAMOD KUMAR PRAJAPATI
Versus
STATE OF BIHAR
-----------
04/ 03.12.2010 In view of the order dated 23.09.2010,
husband and wife are personally present in Chamber.
Wife is not ready to live with husband
(petitioner) but husband is ready to live together
peacefully.
List this case on 17.01.2011 at the top of the
list for argument on merit.
In the meantime, interim relief, as granted
on 06.04.2010, shall continue.
Shail ( Mandhata Singh, J.)