High Court Patna High Court - Orders

Sumanto Aich vs The State Of Bihar &Amp; Ors on 24 September, 2010

Patna High Court – Orders
Sumanto Aich vs The State Of Bihar &Amp; Ors on 24 September, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                CR. REV. No.596 of 2008
                                     SUMANTO AICH
                                           Versus
                              THE STATE OF BIHAR & ORS
                                         -----------

06. 24.09.2010 Pursuant to the order dated 06.09.2010, both the

husband and wife (petitioner and o.p.no.2) along with their son

(o.p.no.3) appeared before me. I have interviewed them jointly.

This Court has taken mental note of the discussions. Both the

parties stated that they would like to give a chance and live

together. O.P.No.2 shall accompany her husband (petitioner) to

the matrimonial home in Kolkata and they would live together

for sometime to understand each other. Counsel for the parties

also agree to the aforesaid stand taken by the husband and wife

before this Court. This Court is hopeful of the settlement

between them keeping in view that they have a son who is aged

about six years. The son probably would play a vital role in the

matter.

Having considered the matter, this Court observes

that the husband shall take along with him the wife (o.p.no.2)

and his son (o.p.no.3) to his home at Kolkata. This Court would

like to know the result of their living together under the roof.

The matter is adjourned to be listed on 3rd of

December, 2010 at 2.00 P.M. in Chambers when the husband

(petitioner) and wife (o.p.no.2) along with their son (o.p.no.3)

shall appear in person before this Court for further deliberations,

if required.

2

Till 3rd of December, there shall be ad-interim stay

of the operation of the impugned order.

( Kishore K. Mandal )
hr