Allahabad High Court High Court

Shalini Agarwal vs State Of U.P. & Another on 16 July, 2010

Allahabad High Court
Shalini Agarwal vs State Of U.P. & Another on 16 July, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 23116 of 2010

Petitioner :- Shalini Agarwal
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Ashish Mohan Srivastava
Respondent Counsel :- Govt. Advocate

Hon'ble Vinod Prasad,J.

Heard learned counsel for the applicant and learned A.G.A.

Magistrate is directed to decide the application for interim maintenance dated
21.5.2009 positively within one month after hearing both the parties. He
should have considered that the wife can not live without any source of
livelihood and denying her maintenance is nothing but to say her to starve
death.

This application is disposed of with the aforesaid observation.

Order Date :- 16.7.2010
F.H.