High Court Patna High Court - Orders

Md.Mustafa vs State Of Bihar &Amp; Anr on 5 August, 2010

Patna High Court – Orders
Md.Mustafa vs State Of Bihar &Amp; Anr on 5 August, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.4139 of 2010
                                     MD.MUSTAFA
                                           Versus
                               STATE OF BIHAR & ANR
                                         -----------

5. 5.8.2010 Both petitioner(husband) and complainant(wife) are present

in Court. They have accepted each other by resolving their differences.

Petitioner undertakes to go to his sasural and thereafter they will

proceed to petitioner’s house. Petitioner also undertakes to keep his wife

with full dignity, proper care and affection. Complainant also

undertakes to maintain peace in their conjugal life.

List this case on 23.11.2010 at the top of the list.

In the meantime, interim relief granted to the petitioner vide

order dated 23.7.2010 shall continue.

      Sudip                                          ( Mandhata Singh,J )