Patna High Court – Orders
Suresh Prasad vs State Of Biahr &Amp; Anr on 17 January, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22980 of 2010
SURESH PRASAD
Versus
STATE OF BIAHR & ANR
04. 17.01.2011 Complainant (wife) is not ready to live with petitioner
(husband).
List this case on 01st March, 2011 at top of the list. Both
husband and wife shall remain physically present on that day.
In the meantime, interim relief as granted to petitioner on
27.7.2010 shall remain continue.
Vikash (Mandhata Singh, J.)
-----------