IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.13983 of 2010
RAJ KISHOR RAI
Versus
THE STATE OF BIHAR & ANR
-----------
4/ 03.12.2010 In view of the order dated 07.10.2010,
husband and wife are personally present in Court.
Husband (petitioner) is taking his wife today
from this Court to his house. He undertakes that he
will keep his wife with love, care and affection. Wife is
also ready to cooperate with the husband.
Taking that into consideration, let the
application be listed on 02.02.2011 at the top of the
list. On that date, husband and wife shall be
personally present in Court.
In the meantime, interim relief, as granted
on 10.05.2010, shall continue.
Shail ( Mandhata Singh, J.)