High Court Patna High Court - Orders

Rajkumar Verma vs The State Of Bihar on 30 August, 2011

Patna High Court – Orders
Rajkumar Verma vs The State Of Bihar on 30 August, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.7731 of 2011
                                     Rajkumar Verma
                                            Versus
                                    The State Of Bihar
                                          -----------

04. 30.08.2011 In pursuance to the order dated 01.04.2011, the

petitioner and opposite party no.2 are present. The

opposite party no.2 is ready to resume the conjugal life,

however, the petitioner is hesitant.

It is submitted that the marriage was performed

on 11.06.2010, divorce case was filed on 23.10.2010 and

the present case was filed on 05.12.2010. Out of wedlock a

girl child was born on 07.05.2011.

As prayed for by the petitioner to rethink over

the entire matter, as a last indulgence put up this case on

19th of October, 2011 at 2.10 PM in Chambers when it is

expected that petitioner and opposite party no.2 shall

appear in person.

Let the interim order dated 01.04.2011 be

continued.

      Amrendra/                                       (Dinesh Kumar Singh, J)