IN THE HIGH COURT OF JUDICATURE AT PATNA
MA No.491 of 2009
SHASHI SHEKHAR KUMAR
Versus
SABITA KUMARI & ORS.
-----------
6/ 16/7/2010 On the previous occasion the appellant had
indicated that he was not averse to consideration for
restoration of matrimonial harmony. Today this is
reciprocated on instructions by Shri Ram, advocate
appearing for the respondent.
We, therefore, presently consider it desirable
to refer this matter to the Mediation Committee at
Purnea where the respondent is stated to be residing.
Let the parties appear before the Mediation
Committee at Purnea on or before the 4th of August,
2010. It is expected that the Mediation Committee
shall make available its report to this Court by the
31st of August, 2010.
List this matter on the 8th of September,
2010.
( Navin Sinha, J.)
( Jyoti Saran, J. )
KC