Patna High Court – Orders
Santosh Kumar vs State Of Bihar on 17 January, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24261 of 2010
SANTOSH KUMAR
Versus
STATE OF BIHAR
05. 17.01.2011 Both petitioner (husband) and complainant (wife) are now
ready to live together as husband and wife. Petitioner undertakes to
keep her wife with full dignity and honour without any torture and
demand. Petitioner is ready to take her wife from court and wife is
also ready to accompany him.
List this case on 18th April, 2011 at top of the list.
In the meantime, interim relief as granted to petitioner on
03.8.2010 shall remain continue.
Vikash (Mandhata Singh, J.)
-----------