High Court Patna High Court - Orders

Narendra Prasad vs The State Of Bihar &Amp; Anr on 7 October, 2010

Patna High Court – Orders
Narendra Prasad vs The State Of Bihar &Amp; Anr on 7 October, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.23166 of 2010
                                 NARENDRA PRASAD
                                          Versus
                           THE STATE OF BIHAR & ANR
                                        -----------

3 7.10.2010 Both husband and wife are physically

present in Court along with their respective

counsel.

Both expressed their desire once again

to lead their happy conjugal life peacefully.

Husband is ready to take his wife back today

from this Court in the matrimonial home and

undertakes to keep her with full care, love and

affection without any demand and torture. Wife

is also ready to accompany her husband and

desires to live with her husband in matrimonial

house.

In view of submissions, this Court

adjourns this matter to be listed on 10.01.2011

on the top of the list, on which date both

husband and wife shall be physically present in

Court.

Meanwhile interim protection granted to

the petitioner by order dated 3.9.2010 shall

continue.

AI                                                                  ( Mandhata Singh, J.)
 2