IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.832 of 2008
SANJUKTA DEVI @ MUNAI & ANR
Versus
THE STATE OF BIHAR & ANR
-----------
9. 07.12.10. Put up this case after one week to
enable the learned counsel for opposite party
no.2 to seek instructions whether the opposite
party no.2, the complainant wants to resume the
conjugal life or not as it is submitted by the
learned counsel for the petitioner that the
husband is still ready to keep the opposite
party no. 2 as wife with full dignity and
honour.
U.K. (Dinesh Kumar Singh,J.)