IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.28715 of 2010
SANJAY KUMAR JHA
Versus
STATE OF BIHAR
-----------
03. 16.12.2010 Heard the parties in chamber.
Both husband and wife are present in chamber. Both have
decided to live together as husband and wife. Husband undertakes to
keep his wife with full dignity and honour. He is ready to take his wife
from this court today to his house. Wife is also ready to accompany him.
List this case on 05th April, 2011 at top of the list.
In the meantime, interim relief as granted to petitioner on
24.9.2010 shall remain continue.
Vikash ( Mandhata Singh, J.)