IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22559 of 2010
BINIT KUMAR GUPTA
Versus
STATE OF BIHAR
-----------
4. 16.9.2010 Both petitioner(husband) and complainant(wife) are
present in Court. Both of them accepted each other by resolving
their differences.
List this case on 13.12.2010 in chamber at 4-20 p.m. On
that day both husband and wife shall be physically present in
chamber.
In the meantime, husband will decide a suitable date and
proceed to his sasural to take his wife to his house. He undertakes to
keep his wife with dignity, full respect and proper care. Complainant
also undertakes to maintain peace in their conjugal life.
Till 13.12.2010 interim protection granted to the petitioner
vide order dated 9.8.2010 shall continue.
( Mandhata Singh, J.)
Sudip