IN THE HIGH COURT OF JUDICATURE AT PATNA
C.R. No.872 of 2008
SHEETAL PRASAD SHARMA
Versus
ANITA DEVI
-----------
3 4/7/2008 Heard counsel for the petitioner.
Considering the fact that the petitioner
was directed to pay a sum of Rs. 350/- in the year
1990 which got enhanced up to Rs. 1500/- with
effect from 26th February, 2008, this Court does
not find any error in the order fixing the amount
of Rs. 1500/- in exercise of power under section
127 of the Code of Criminal Procedure by the
court below.
There is no merit in this application
which is accordingly dismissed.
( Mihir Kumar Jha, J.)
Abhay Kumar