IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.17608 of 2010
REKHA SHARMA
Versus
STATE OF BIHAR & ANR
-----------
7 10.11.2010 In compliance of order dated 27.10.2010, the petitioner as
also O.P. no.2 are physically present in the court and have been duly
identified by their respective counsels. Though the present petition
has been filed for cancellation of bail granted to O.P. no.2 by an order
dated 1.4.2010 passed in Cr. Misc. No. 2603 of 2010 (Annexure-1),
but it has been agreed upon by the parties that they want to live
together as wife and husband. The O.P. no.2 is prepared to keep the
petitioner and their daughter in the joint family with all dignity,
honour and safety, but the petitioner expresses her apprehension about
her safety there. In that view of the matter, the case is kept pending
for final disposal and in the meantime, as agreed by the parties, the
petitioner along with her daughter shall go together in the company of
O.P. no.2 and they will live together. It will be duty of the O.P. no.2
to keep the petitioner in his family with all dignity, safety and honour.
List this matter after three months under the same heading
for further consideration of the matter and for its disposal.
( Birendra Prasad Verma, J )
M.Rahman