Allahabad High Court High Court

Jitendra vs Smt. Sukhrani on 28 July, 2010

Allahabad High Court
Jitendra vs Smt. Sukhrani on 28 July, 2010
Court No. - 50

Case :- CRIMINAL REVISION No. - 2836 of 2010

Petitioner :- Jitendra
Respondent :- Smt. Sukhrani
Petitioner Counsel :- Arun Kumar Verma

Hon'ble Ashok Kumar Roopanwal,J.

Heard Mr. A.K. Verma, learned counsel for the revisionist, learned AGA for
the State and perused the record.

Issue notice to the respondent, who may file counter affidavit within four
weeks. Rejoinder affidavit, if any, may be filed within two weeks thereafter.

List immediately after expiry of the aforesaid period.

By the next date of listing the operation of the impugned order dated
17.6.2010 passed by the Judge, Family Court, Bareilly, in Case No. 1508 of
2006, Smt. Sukhrani Vs. Jitendra, shall remain stayed provided the revisionist
pays all the due amount till September 2010 calculated at the rate as ordered
by the trial court from the date of the order i.e. 17.6.2010 by 30.9.2010 and
continues to pay the same by 7th day of each month from October 2010.

The amount so deposited by the revisionist may be withdrawn by the
respondent.

Order Date :- 28.7.2010
Pcl