Patna High Court – Orders
Upendra Mahto vs State Of Bihar on 20 January, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No. 21850 of 2010
UPENDRA MAHTO
Versus
STATE OF BIHAR
-----------
06. 20.01.2011 Learned Additional Public Prosecutor appearing on
behalf of the State is present.
Both petitioner and complainant are not present.
List this case on 04th February, 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
12.7.2010 shall remain continue.
Vikash (Mandhata Singh, J.)