IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.10628 of 2010
ASHOK KUMAR SRIVASTAVA
Versus
STATE OF BIHAR
-----------
4. 05. 07. 2010. On instruction, learned counsel for the petitioner
submits that he is ready to resume his conjugal life and ready to
withdraw the divorce case.
Further learned counsel for the O.P.No. 2, on
instruction submits that O.P.No.2 is also willing to resume conjugal
life.
In view of above stand of the respective parties, let this
matter be listed on 9th July, 2010. On that day O.P. No. 2 may
come ready to go to her matrimonial house from the Court itself. It
is also expected that petitioner will also appear in person.
In the meantime, no coercive step shall be taken against
the petitioner in connection with Kankarbagh P.S. Case No. 222 of
2009, pending in the court of Chief Judicial Magistrate, Patna.
m.p. ( Dinesh Kumar Singh, J.)