IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20611 of 2009
SIVNATH PATHAK @ SRINATH PATHAK
Versus
STATE OF BIHAR & ANR
-----------
7. 07. 07. 2010. Pursuant to earlier order dated 17. 05. 2010, both the
husband and wife physically present in the Court. The husband of
the complainant is willing to keep his wife with full dignity, honour
and comfort, but the wife is not willing to live with the husband.
As a last chance for restoration of matrimonial
relationship between the husband and wife, put up this case on 29th
July, 2010, at the top of the list.
In the meantime interim relief granted to the petitioner
vide order dated 20. 07. 2009, shall continue.
m.p. ( Mandhata Singh, J.)