IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.1435 of 2009
Bipin Raut
Versus
The State of Bihar & Anr.
-----------
2. 24.10.2011 It is submitted that the petitioner is ready to
maintain his wife and the two minor children.
Issue notice to opposite party no.2 under
ordinary process as well as registered post with A/D for
which requisites etc. must be filed within three weeks;
failing which this application shall stand rejected without
further reference to a Bench.
In the meantime, the petitioner will pay a sum
of Rs.2000/-per month to the opposite party no.2 for the
maintenance of herself and her two minor children. In
case, the petitioner pays this amount of Rs.2000/-per
month to the opposite party no.2, no coercive steps will be
taken against the petitioner.
Let this order be communicated to the
concerned court below through fax at the cost of the
petitioner.
V.K. Pandey ( Amaresh Kumar Lal, J.)