IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.3611 of 2011
Rakesh Kumar Singh
Versus
Priyanka Sony
-----------
2 13.9.2011 Learned counsel for the petitioner and the opposite
party are present.
A counter affidavit has been filed on behalf of
opposite party, a copy of which has been served on the learned counsel
for the petitioner today in Court.
As prayed for on behalf of the petitioner, list this
case on 21st of September, 2011 to enable filing of the rejoinder, if so
advised.
Till further orders, further proceedings in
Maintenance Case No.21 of 2009 pending in the court of the Principal
Judge, Family Court, Chapra shall remain stayed.
Let this order be communicated to the District Judge,
Saran at Chapra for its onward communication to the court concerned
through fax on the cost being deposited by the petitioner.
PNM (Shailesh Kumar Sinha,J.)