IN THE HIGH COURT OF JUDICATURE AT PATNA Cr.Misc. No.3068 of 2010 MD.ALAM . Versus STATE OF BIHAR . -----------
4. 6.8.2010 Both petitioner(husband) and complainant(wife) are present
in Court. Both of them accepted each other by resolving their
differences. Petitioner undertakes to go to his sasural within a day or
two and thereafter he will take his wife to his house. He also undertakes
to keep his wife with full dignity, proper care and affection.
Complainant also undertakes to maintain peace in their conjugal life. In
absence of petitioner at his house(native), complainant may reside at the
place of her own choice either in sasural or maike.
List this case on 21.10.2010 at the top of the list.
In the meantime, interim relief granted to the petitioner vide
order dated 13.7.2010 shall continue.
Sudip ( Mandhata Singh,J )