IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.28881 of 2009
RAJIV RANJAN KUMAR PANDEY
Versus
THE STATE OF BIHAR
-----------
8/ 11.08.2010 In view of the order dated 29.06.2010,
husband (petitioner) and wife (complainant) are
personally present in Chamber and both express their
desire to live together peacefully.
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. The wife will also
cooperate with the husband.
As prayed for, put up this case on
27.10.2010 in Chamber at 4.20 pm. On that date,
husband and wife shall be personally present in
Chamber.
In the meantime, interim relief, as granted
on 09.10.2009, shall continue.
Shail ( Mandhata Singh, J.)