IN THE HIGH COURT OF JUDICATURE AT PATNA
C.R. No.986 of 2008
KAMESHWAR PRASAD
Versus
MALTI DEVI & ORS
-----------
2 11.07.2008 Heard counsel for the petitioner.
Counsel for the petitioner submits that
the Court below has committed an error on the
face of the record in granting maintenance of
Rs. 10,000/- for a family of four members out
of whom apart from his wife all three were
adults.
Issue notice to the opposite party both
under ordinary process and registered cover
requisites etc. for which must be filed within
one week failing which the application against
opposite party concerned shall stand rejected
without further reference to a Bench.
Put up this case immediately after
service of notice.
BCJ (Mihir Kumar Jha, J.)