IN THE HIGH COURT OF JUDICATURE AT PATNA
MA No.893 of 2010
SHRI ANUP KUMAR SINGH
Versus
SMT. MITU SINGH
-----------
04/ 22.04.2011 As prayed for jointly, this appeal is being adjourned for
two weeks.
Today, the respondent has expressed the desire to live with
her husband-the appellant but her husband is not desirous to keep her as
wife. There appears no chance that the appellant and respondent living
together as husband and wife in future.
Considering the joint submission, let the learned counsel
seek instruction as to whether the parties will explore the possibility of
permanent alimony or some other remedy.
List this case after two weeks, as jointly prayed.
(Shyam Kishore Sharma, J.)
(Gopal Prasad, J.)
kundan