IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23166 of 2010
NARENDRA PRASAD
Versus
THE STATE OF BIHAR & ANR
-----------
3 7.10.2010 Both husband and wife are physically
present in Court along with their respective
counsel.
Both expressed their desire once again
to lead their happy conjugal life peacefully.
Husband is ready to take his wife back today
from this Court in the matrimonial home and
undertakes to keep her with full care, love and
affection without any demand and torture. Wife
is also ready to accompany her husband and
desires to live with her husband in matrimonial
house.
In view of submissions, this Court
adjourns this matter to be listed on 10.01.2011
on the top of the list, on which date both
husband and wife shall be physically present in
Court.
Meanwhile interim protection granted to
the petitioner by order dated 3.9.2010 shall
continue.
AI ( Mandhata Singh, J.)
2