IN THE HIGH COURT OF JUDICATURE AT PATNA
MA No.32 of 2010
RAJESHWAR JHA
Versus
MRS. PRIYANKA JHA
-----------
6 27.8.2010 Both the parties are personally present.
Talks for reconciliation were held in cordial
atmosphere. Mrs Priyanka Jha has expressed her
willingness to go and live with the appellant without
any condition. She wants to make the marriage
successful and she has no grievance. The appellant
wants some time to consider the proposal that he
should take his wife with him and make an honest
effort to make the marriage successful. We have
assured the appellant that if due to ill fate he finds any
signs of mental disturbance in the behaviour of the
respondent while she is to live with him, he will be
free to report the matter to the Court and the Court will
be granting him required protection against any
vexatious allegation.
However, since he requires some time to
take a decision, as prayed by the appellant, let this
-2-
matter be listed on 24.9.2010 in chambers at 2.00 p.m.
(Shiva Kirti Singh, J.)
(Hemant Kumar Srivastava, J. )
sk