IN THE HIGH COURT OF JUDICATURE AT PATNA
MA No.500 of 2009
RAJESH KUMAR CHOUDHRY @ RAJU
Versus
SWATI DEVI @ PINKI
-----------
12 27.01.2011 As prayed on behalf of the respondent, let this
matter be listed under the same heading after one week.
The latest development in respect of
withdrawal of criminal case by the respondent must be
placed by the next date through an affidavit, otherwise
respondent should be present in Court with an
explanation for violating the undertaking given to this
court.
(Shiva Kirti Singh, J.)
( Dr. Ravi Ranjan, J.)
Spd/-