IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.42744 of 2010
Vijay Agrawal @ Vijay Kumar Agrawal
Versus
The State Of Bihar
-----------
5 24.8.2011 Both husband and wife are physically
present in Court along with their respective
counsel.
Wife is not ready to accompany her
husband though husband is ready to take his wife
to his house.
As jointly prayed for, list this case on
5.9.2011 on the top of the list for argument on
merit.
Meanwhile interim protection granted to
the petitioner by order dated 6.4.2011 shall
continue.
AI ( Mandhata Singh, J.)