High Court Patna High Court - Orders

Raj Kishor Rai vs The State Of Bihar &Amp; Anr on 3 December, 2010

Patna High Court – Orders
Raj Kishor Rai vs The State Of Bihar &Amp; Anr on 3 December, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.13983 of 2010
                                       RAJ KISHOR RAI
                                              Versus
                                THE STATE OF BIHAR & ANR
                                            -----------

4/ 03.12.2010 In view of the order dated 07.10.2010,

husband and wife are personally present in Court.

Husband (petitioner) is taking his wife today

from this Court to his house. He undertakes that he

will keep his wife with love, care and affection. Wife is

also ready to cooperate with the husband.

Taking that into consideration, let the

application be listed on 02.02.2011 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 10.05.2010, shall continue.

Shail                                          ( Mandhata Singh, J.)