High Court Patna High Court - Orders

Md.Meraj Alam @ Mairaj Alam vs State Of Bihar on 6 April, 2011

Patna High Court – Orders
Md.Meraj Alam @ Mairaj Alam vs State Of Bihar on 6 April, 2011
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Cr.Misc. No.28729 of 2009
                     MD.MERAJ ALAM @ MAIRAJ ALAM
                                    Versus
                             STATE OF BIHAR
                                   -----------

7 6.4.2011 Both the husband and wife appeared in Chambers and

had undertaken to live together. The order dated 9.11.2009 indicates

that one daughter and one son were living with the petitioner at

Udaipur while two younger boys were living with the wife at the

time when the petitioner was granted provisional bail. By order of

this Court, the petitioner went to the house of the wife to pick up the

children and thereafter they proceeded to Udaipur to lead their

conjugal life. On 23.3.2010, the petitioner (husband) and the wife

were present in Chambers. At that time, the only grievance of the

wife was that her husband did not allow her to meet with her parents.

The parties, after the matter was concluded, left the Court together.

In between something went wrong and it has been alleged that the

petitioner did not allow his wife to accompany him. On the other

hand, the petitioner claims that he was assaulted by the brother of his

wife. Today the petitioner (husband) and the wife are present in

Chambers. Since two of the children were to be in the petitioner’s

custody by virtue of an order of this Court, it would be incumbent on

the petitioner to produce the children in Chambers who will be

handed over to the mother. The other two children would be at

liberty to live with either of the parents.

List this case in Chambers at 4:00 p.m. on 11.4.2011.

     Sanjay                                                  ( Sheema Ali Khan, J.)