IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.4139 of 2010
MD.MUSTAFA
Versus
STATE OF BIHAR & ANR
-----------
5. 5.8.2010 Both petitioner(husband) and complainant(wife) are present
in Court. They have accepted each other by resolving their differences.
Petitioner undertakes to go to his sasural and thereafter they will
proceed to petitioner’s house. Petitioner also undertakes to keep his wife
with full dignity, proper care and affection. Complainant also
undertakes to maintain peace in their conjugal life.
List this case on 23.11.2010 at the top of the list.
In the meantime, interim relief granted to the petitioner vide
order dated 23.7.2010 shall continue.
Sudip ( Mandhata Singh,J )