IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.10949 of 2011
Maurice Anthony Godfrey Disney @ Maurice Disney
Versus
The State Of Bihar & Ors
with
Cr.Misc. No.13777 of 2011
Dyna Sharma @ Diana Sharma
Versus
The State Of Bihar
-----------
5 25.07.2011 In pursuance to the order dated 20.05.2011, the
husband and wife are present.
In view of the submissions of the respective
counsels as well as from their statements, it appears that
reconciliation in the near future is not possible. Counter
affidavits have been filed on behalf of the opposite party
no.2 in both cases.
Both sides intend to make a fresh endeavor for
reconciliation.
In the circumstances, husband undertakes to come to
Patna with the child for a week at least in every month to
give company to wife at a place advised by her with the
advance intimation to their respective counsels who shall
also facilitate the reconciliation between the parties. It is
expected from the family members of both sides that they
shall not unnecessarily interfere in the reconciliation
2
process.
Put up this case on 19th of October, 2011 at 2.10
PM in Chambers, when it is expected that the husband and
wife shall appear in person.
Let the interim order dated 27.04.2011 be
continued.
Amrendra/ ( Dinesh Kumar Singh, J)