High Court Patna High Court - Orders

Ashok Kumar Srivastava vs State Of Bihar on 5 July, 2010

Patna High Court – Orders
Ashok Kumar Srivastava vs State Of Bihar on 5 July, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.10628 of 2010
                               ASHOK KUMAR SRIVASTAVA
                                              Versus
                                       STATE OF BIHAR
                                            -----------

4. 05. 07. 2010. On instruction, learned counsel for the petitioner

submits that he is ready to resume his conjugal life and ready to

withdraw the divorce case.

Further learned counsel for the O.P.No. 2, on

instruction submits that O.P.No.2 is also willing to resume conjugal

life.

In view of above stand of the respective parties, let this

matter be listed on 9th July, 2010. On that day O.P. No. 2 may

come ready to go to her matrimonial house from the Court itself. It

is also expected that petitioner will also appear in person.

In the meantime, no coercive step shall be taken against

the petitioner in connection with Kankarbagh P.S. Case No. 222 of

2009, pending in the court of Chief Judicial Magistrate, Patna.

         m.p.                                  ( Dinesh Kumar Singh, J.)