High Court Patna High Court - Orders

Bijendra Puri @ Bijendra Bharati @ … vs Smt. Shail Bharati on 2 November, 2010

Patna High Court – Orders
Bijendra Puri @ Bijendra Bharati @ … vs Smt. Shail Bharati on 2 November, 2010
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                              MA No.420 of 2010
BIJENDRA PURI @ BIJENDRA BHARATI @ VIJENDRA PURI @ VIJENDRA
                                     Versus
                            SMT. SHAIL BHARATI
                                   -----------

4 2.11.2010 As per earlier order dated 1.10.2010, the

appellant and the respondent wife are present in Court.

The appellant has categorically denied the possibility of

living with the respondent as husband and wife. On the

other hand, the respondent has taken a categorical stand

that she does not want divorce on any terms. In such

circumstances, in our view, there is no possibility of

reconciliation or amicable settlement. Hence, let this

matter be listed before an appropriate Bench in usual

course. It shall not be treated as part- heard matter.

(Shiva Kirti Singh, J.)

(Hemant Kumar Srivastava, J. )
sk