High Court Patna High Court - Orders

Rajeshwar Jha vs Mrs. Priyanka Jha on 27 August, 2010

Patna High Court – Orders
Rajeshwar Jha vs Mrs. Priyanka Jha on 27 August, 2010
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                              MA No.32 of 2010
                             RAJESHWAR JHA
                                    Versus
                           MRS. PRIYANKA JHA
                                  -----------

6 27.8.2010 Both the parties are personally present.

Talks for reconciliation were held in cordial

atmosphere. Mrs Priyanka Jha has expressed her

willingness to go and live with the appellant without

any condition. She wants to make the marriage

successful and she has no grievance. The appellant

wants some time to consider the proposal that he

should take his wife with him and make an honest

effort to make the marriage successful. We have

assured the appellant that if due to ill fate he finds any

signs of mental disturbance in the behaviour of the

respondent while she is to live with him, he will be

free to report the matter to the Court and the Court will

be granting him required protection against any

vexatious allegation.

However, since he requires some time to

take a decision, as prayed by the appellant, let this
-2-

matter be listed on 24.9.2010 in chambers at 2.00 p.m.

(Shiva Kirti Singh, J.)

(Hemant Kumar Srivastava, J. )

sk