IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.41918 of 2009
Mithileshwar Prasad Singh & Anr
Versus
The State Of Bihar
with
Criminal Miscellaneous No.43860 of 2009
Ram Krishna Pandey & Anr
Versus
State Of Bihar
with
Criminal Miscellaneous No.44448 of 2009
Nitin Kumar
Versus
The State Of Bihar & Anr
---------
8 15.11.2011 Heard learned counsel for the petitioners, learned counsel for
opposite party no.2 as well as learned Addl. Public Prosecutor for the
State.
At the very outset learned counsel for the petitioners submits
that petitioner in Cr. Misc. no.44448/2009 is ready to keep opposite
party no.2 with him with full honour and dignity.
Learned counsel for opposite party no.2 submits that opposite
party no.2 is also ready to lead her conjugal life with the petitioner
subject to condition that the petitioner will keep her with full honour
and dignity.
Learned counsel for opposite party no.2 produces photo stat
copy of the judgment dated 19.5.2011 passed by the Family Court,
Vaishali at Hajipur in O.S. Case no. 131/2008 and submits that the
Family Court, Vaishali at Hajipur has also directed the petitioner in Cr.
Misc. no.44448/2009 to keep the opposite party no.2 with him but in
spite of that he has not complied the order of the above stated court.
In view of the aforesaid circumstances, petitioner in Cr. Misc.
no.44448/2009 as well as opposite party no.2 are directed to appear in
person before this court on 8.12.2011.
2
List these matters on the above stated date in my chamber at
4.10.P.M.
In the meantime, further proceedings of Bidupur P.S. Case
no.329/2006 pending in the court of Addl. Chief Judicial Magistrate,
Vaishali at Hajipur shall remain stayed till further order of this court.
Shahid ( Hemant Kumar Srivastava,J)