IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.596 of 2008
SUMANTO AICH
Versus
THE STATE OF BIHAR & ORS
-----------
06. 24.09.2010 Pursuant to the order dated 06.09.2010, both the
husband and wife (petitioner and o.p.no.2) along with their son
(o.p.no.3) appeared before me. I have interviewed them jointly.
This Court has taken mental note of the discussions. Both the
parties stated that they would like to give a chance and live
together. O.P.No.2 shall accompany her husband (petitioner) to
the matrimonial home in Kolkata and they would live together
for sometime to understand each other. Counsel for the parties
also agree to the aforesaid stand taken by the husband and wife
before this Court. This Court is hopeful of the settlement
between them keeping in view that they have a son who is aged
about six years. The son probably would play a vital role in the
matter.
Having considered the matter, this Court observes
that the husband shall take along with him the wife (o.p.no.2)
and his son (o.p.no.3) to his home at Kolkata. This Court would
like to know the result of their living together under the roof.
The matter is adjourned to be listed on 3rd of
December, 2010 at 2.00 P.M. in Chambers when the husband
(petitioner) and wife (o.p.no.2) along with their son (o.p.no.3)
shall appear in person before this Court for further deliberations,
if required.
2
Till 3rd of December, there shall be ad-interim stay
of the operation of the impugned order.
( Kishore K. Mandal )
hr