IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.27937 of 2009
KUMAR MIRTUNJAY SINGH
Versus
STATE OF BIHAR
-----------
8/ 21.01.2011 In view of the Court’s order, husband and wife are
personally present in chamber and both express their willingness
to live together.
Petitioner is taking his wife from this chamber to his
house and undertakes that he will keep his wife with love, care and
affection. Wife is also ready to go with her husband.
List this case at the top of the list on 05.04.2011. On that
date, husband and wife shall be personally present in Court.
In the meantime, interim relief, as granted on
14.09.2009 shall continue.
Shail ( Mandhata Singh, J.)