Allahabad High Court High Court

Smt. Geeta vs Rajesh Sharma on 4 February, 2010

Allahabad High Court
Smt. Geeta vs Rajesh Sharma on 4 February, 2010
Court No. - 21

Case :- WRIT - C No. - 5841 of 2010

Petitioner :- Smt. Geeta
Respondent :- Rajesh Sharma
Petitioner Counsel :- Avnish Kr. Srivastava,Ruchi Srivastava

Hon'ble V.K. Shukla,J.

Issue notice to sole respondent returnable within next eight
weeks.

It has been contended on behalf of petitioner before this
Court that till date on the application which has been moved
under Section 13 of Hindu Marriage Act for awarding interim
maintenance, no order has been passed. Coupled with this
she is staying with her widow mother with no source of
sustain. Petitioner submits that in this background even
payment of cost of Rs. 500/- is too heavy to her then liberal
view ought to have been taken by Principal Judge, Family
Court, Meerut as in the absence of opportunity being given
rightful conclusion cannot be arrived at.

Primafacie arguments advanced appears to have some
substance and requires consideration by this Court.

Consequently, till the next date of listing further proceedings
in Case No. 106 of 2004 pending before Principal Judge,
Family Court, Meerut shall be kept in abeyance.

Dated 04.02.2010
Dhruv(5841-10)