IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.25661 of 2010
SARFUDDIN ANSARI & ORS
Versus
STATE OF BIHAR
-----------
5/ 27.01.2011 In view of the Court’s order, husband and wife are
personally present in chamber.
Wife is not ready to accompany her husband, while
grievance of the husband is that earlier under the direction of this
Court, he had gone to bring back his wife but his in-laws’ family
members got him arrested and he could be released by C.J.M.
List this case at the top of the list on 09.02.2011.
In the meantime, interim relief, as granted on
17.08.2010 shall continue.
Shail ( Mandhata Singh, J.)