Patna High Court – Orders
Prakash Kumar vs State Of Bihar on 13 December, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.29040 of 2010
PRAKASH KUMAR
Versus
STATE OF BIHAR
-----------
06. 13.12.2010 Husband is ready to keep her wife with
full dignity and honour without demand and
torture. Both have decided to live together as
husband and wife. Husband is ready to take his
wife from this court today to his house. Wife is
also ready to accompany him. Both are ready to
reconcile the differences including cases
pending in different courts.
List this case on 28th March, 2011 at top
of the list.
In the meantime, interim relief as
granted to petitioner on 07.10.2010 shall remain
continue.
Vikash ( Mandhata Singh, J.)