IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.26780 of 2010
RANJIT KUMAR @ RANJEET KUMAR @ VIKASH
Versus
STATE OF BIHAR
-----------
3 6.10.2010 Both husband and wife are physically
present in Court along with their respective
counsel.
Court made every effort to reconcile the
differences but wife refused to go and live with
her husband.
As prayed for, list this case on
4.11.2010 on the top of the list for argument on
merit.
Meanwhile interim protection granted to
the petitioner by order dated 26.8.2010 shall
continue.
AI ( Mandhata Singh, J.)