Allahabad High Court
Aijaz Ahmad vs State Of U.P. & Another on 14 June, 2010
Court No. - 47 Case :- CRIMINAL REVISION No. - 2327 of 2010 Petitioner :- Aijaz Ahmad Respondent :- State Of U.P. & Another Petitioner Counsel :- Dhruva Narayana,Anandi Krishna Narayana Respondent Counsel :- Govt. Advocate Hon'ble Naheed Ara Moonis,J.
Issue notice to the respondent no. 2 returnable within a period of three weeks.
The order dated 3.4.2010 passed in criminal case no. 817 of 2008 by the
Principal Judge Family Court, Bareilly is stayed subject to condition that the
revisionist shall pay the entire back arrears from the date of the application
within a period of three months and shall continue to pay a sum of Rs. 1,000/-
per month till the case is finally decided to the opposite party no. 2. The case
shall not be treated as tied up to this Bench.
Order Date :- 14.6.2010
Manoj