IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.1333 of 2010
Dharmendra Kumar @ Dharmendra Prasad .
Versus
The State of Bihar & Anr .
-----------
2. 08.11.2011 This application will be heard.
Admit.
The opposite party no.2 has already appeared.
Let a copy of this application alongwith
annexures be given to the learned counsel for the opposite
party no.2.
Call for the records of Maintenance Case
No.45(M) of 2007 from the court of learned Principal
Judge, Family Court, Nalanda at Biharsharif.
During the pendency of this revision
application, the petitioner will pay a sum of Rs.1500/-per
month. In that condition, no coercive steps will be taken
against the petitioner for the realization of the maintenance
amount.
V.K. Pandey ( Amaresh Kumar Lal, J.)