Allahabad High Court High Court

Raj Kumar vs State Of U.P. & Ors. on 2 February, 2010

Allahabad High Court
Raj Kumar vs State Of U.P. & Ors. on 2 February, 2010
Court No. - 28

Case :- CRIMINAL REVISION No. - 57 of 2010

Petitioner :- Raj Kumar
Respondent :- State Of U.P. & Ors.
Petitioner Counsel :- Anand Dubey
Respondent Counsel :- Govt. Advocate

Hon'ble Alok K. Singh,J.

Heard learned counsel for the petitioner and learned A.G.A. who has
put in appearance on behalf of the State, opposite party no. 1.
Issue notices to opposite party nos.2 and 3 returnable at an early date.
List immediately after service.

Steps may be taken within seven days by registered post failing which
the interim order which is being passed hereinbelow shall come to an
end automatically.

The operation of the impugned order shall remain stayed provided the
petitioner deposits an amount of Rs.1,20,000/- (Rupees One lac twenty
thousand only) or half of the amount of arrears whichever is less, within
two months from today in the lower court and continues to deposit the
amount of monthly maintenance of Rs.3000/- in favour of the wife,
opposite party no.2, Smt. Anamika @ Roli and Rs.2000/- in favour of
daughter, opposite party no.3, Kaushika by 10th of every month. If the
aforesaid amount is deposited, the same may be withdrawn by the
opposite party no. 2 (wife).

In case of non payment of any of the aforesaid amount this order shall
come to an end automatically.

Order Date :- 2.2.2010
PAL/