IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22799 of 2010
CHANDAN KUMAR SWARNKAR @ CHANDAN SWARNKAR @ CHANDAN
KUMAR
Versus
THE STATE OF BIHAR
-----------
3 7.9.2010 Both husband and wife are physically
present in Court along with their respective
counsel.
Both expressed their desire once again
to lead a happy conjugal life. Petitioner-
husband is ready to take his wife back today in
the matrimonial home from this Court and will
keep her with full care, love and affection
without any demand and torture. The complainant-
wife is also ready to go with her husband from
this Court to her matrimonial house.
In view of submissions, this Court
adjourns this case to be listed on 6.12.2010 on
the top of the list.
Meanwhile interim protection granted to
the petitioner by order dated 26.7.2010 shall
continue.
AI ( Mandhata Singh, J.)