IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23549 of 2009
ASHOK KUMAR
Versus
THE STATE OF BIHAR
-----------
7/ 29.06.2010 In view of the order dated 30.04.2010,
husband and wife are personally present in Chamber
and submit that both are ready to lead their conjugal
live peacefully. Husband is taking his wife today from
this court to his house. He undertakes that he will
keep his wife with love, care and affection. The wife
will also cooperate with the husband.
In such view of the matter, let the matter be
adjourned till 20.09.2010. On that date, husband and
wife shall be personally present in Chamber at 4.20
pm.
In the meantime, interim relief, as granted
on 04.02.2010, shall continue.
Shail ( Mandhata Singh, J.)