IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21776 of 2010
HARI BHUSHAN SINGH
Versus
The STATE OF BIHAR & ANR.
-----------
5/ 21.09.2010 In view of the order dated 16.09.2010,
husband and wife are personally present in Chamber
and submit that both are ready to live together.
Petitioner took his wife from the Chamber
for his house after undertaking that he would keep his
wife with full dignity but after sometime, learned
counsel for the complainant and also the complainant
came to the Chamber in person, and submitted that
the petitioner ran away leaving his wife.
List this case at the top of the list on
21.12.2010.
In the meantime, interim relief, as granted
on 15.07.2010, shall continue.
Shail ( Mandhata Singh, J.)