IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20429 of 2010
GAURI SHANKAR SINGH
Versus
THE STATE OF BIHAR & ANR
-----------
05. 16.12.2010 Heard the parties in chamber.
Both husband and wife are present in
chamber. Both have decided to live together as
husband and wife. Husband undertakes to keep his
wife with full dignity and honour. He is ready
to take his wife from this court today to his
house. Wife is also ready to accompany him.
List this case on 05th April, 2011 at top
of the list.
In the meantime, interim relief as
granted to petitioner on 16.6.2010 shall remain
continue.
Vikash ( Mandhata Singh, J.)