IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.39089 of 2010
SOMESH JHA
Versus
STATE OF BIHAR & ANR
-----------
3/ 19.04.2011 In view of the Court’s order, husband and wife are
personally present in chamber. Both express their desire to live
together.
List this case at the top of the list on 29.07.2011. On that
date, husband and wife shall be physically present in court.
In the meantime, husband-petitioner is ready to bring
her wife back either from Patna or from Bhagalpur and wife is also
ready to cooperate with her husband to live together peacefully.
Interim relief, as granted on 14.03.2011 shall continue.
Shail ( Mandhata Singh, J.)