IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.32820 of 2009
MOHD. HASIM
Versus
The STATE OF BIHAR
------
7/ 09.08.2010 In view of the Court’s order, husband (petitioner) and
wife (complainant) are personally present in Court and submit their
desire to live together peacefully. Husband is taking his wife today
from this Court to his house. He undertakes that he will keep his
wife with love, care and affection. The wife will also cooperate with
husband.
As prayed for, put up this case on 22.11.2010 at the top
of the list. On that date, husband and wife shall be personally
present in Court.
In the meantime, interim relief, as granted on
10.12.2009, shall continue.
shail (Mandhata Singh, J.)