IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.154 of 2009
MD.EKBAL
..PETITIONER
Versus
1. STATE OF BIHAR
2. NOORJEHAN KHATOON
...OPPOSITE PARTY
For the petitioner : Mr. Indradeo Prasad
For the State :Mr. S.C.Mishra,APP
-----------
2 16.9.2010 Heard learned counsel for the petitioner and the
State.
The petitioner assails the order dated 6-1-2009
whereby ad-interim maintenance at the rate of Rs. 1,000/- per
month has been granted. It is the admitted position that wife is
also maintaining the two minor children of the petitioner. It is
also seen from the order that both parties were heard before the
same was passed. By the order impugned the litigation cost in
sum of Rs. 1,000/- has also been granted in favour of O.P. No. 2
(wife).
All issues are open to be considered and decided by
learned trial Court. Submission of the petitioner is that wife is
not willing to live with him. The same can be raised and
considered in accordance with law.
Considering the fact that order is ad-interim in
nature, this Court is not inclined to interfere therewith. The
application is accordingly dismissed.
( Kishore K. Mandal )
hr