IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.30803 of 2010
SRI SYED RIZWANUL HAQUE
Versus
THE STATE OF BIHAR & ANR
-----------
4 15.11.2010 Both the parties are present in Chambers. The main
allegation is against the mother-in-law who is responsible for not
allowing the petitioner and his wife to live in harmony.
In the circumstances, it would be proper that the
mother and father of the petitioner should appear in Chambers so
that this Court can arrive at an amicable solution in this matter.
List this case on 10.1.2011 at 4:00 p.m. in Chambers.
All the parties are to be present on that date.
In the mean time, the interim order passed on
27.8.2010 shall continue.
Sanjay ( Sheema Ali Khan, J.)