IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.35326 of 2010
KAUSHAL SINGH @ SINGHAL SINGH
Versus
THE STATE OF BIHAR
-----------
5 22.6.2011 Both husband and wife are physically
present in Court along with their respective
counsel.
Husband is ready to take his wife from
this Court today to his house. Wife is also
ready to accompany her husband. Petitioner-
husband undertakes to keep his wife with dignity
and love.
As prayed for, list this case on
26.9.2011 on the top of the list, on which date
both husband and wife shall be physically
present in Court.
Meanwhile interim protection granted to
the petitioner by order dated 18.11.2010 shall
continue.
AI ( Mandhata Singh, J.)