High Court Patna High Court - Orders

Sunil Kumar Yadav vs State Of Bihar &Amp; Anr on 27 August, 2010

Patna High Court – Orders
Sunil Kumar Yadav vs State Of Bihar &Amp; Anr on 27 August, 2010
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     CR. REV. No.1511 of 2007
           SUNIL KUMAR YADAV S/O- SRI ATMA YADAV, R/O- VILLAGE- BANIA
           CHAPAR, P.S.- KATEYA, DIST.- GOPALGANJ.
                                                   Versus
                1. THE STATE OF BIHAR
                2. CHANDRAWATI DEVI, W/O- SUNIL KUMAR YADAV, R/O-
                   VILLAGE- BANIA CHAPAR, P.S.- KATEYA, DIST.- GOPALGANJ.
                For the petitioner           : Mr. Awanish Kr. Pandey, Advocate.
                For the State                : Mr. Jharkhandi Upadhyay, APP
                                                 -----------

3 27.08.2010 Heard learned counsel for the petitioner.

This application filed by the husband seeks to challenge

the order dated 9.10.2007 passed on his application filed under

Section 127(2) of the Cr.P.C. whereby the same was considered

and rejected.

Learned trial court has taken a view based on the

materials placed before it that the husband is making efforts to

frustrate the order granting maintenance passed several years ago.

Attempts are being made to negate the said order. It further

appears that the matter was carried to permanent Lok Adalat where

the compromise failed.

Learned counsel for the petitioner states that he is still

prepared to take the wife (O.P. no. 2) back to the matrimonial

home.

I have considered the submissions and gone through the

impugned order. In my view, the present order based on appraisal

of evidence on record does not require any interference.

The application is dismissed.

pkj                                      ( Kishore K. Mandal, J. )