Allahabad High Court
Dharmesh Kumar Khurana vs Sri Dilip Khurana & Another on 13 January, 2010
Court No. - 28 Case :- U/S 482/378/407 No. - 140 of 2010 Petitioner :- Dharmesh Kumar Khurana Respondent :- Sri Dilip Khurana & Another Petitioner Counsel :- S.G. Singh,Anuj Pandey Respondent Counsel :- Govt. Advocate Hon'ble Alok K. Singh,J.
Learned A.G.A. is present for the State.
It is submitted that petition under Section 125 Cr.P.C. seeking maintenance
was filed in the year 2001. Thereafter an application was filed on 24.04.2006
on behalf of the petitioner who happens to be minor son (aged about 10 years)
through his mother for maintenance. But till date no order whatsoever has
been passed in respect of the interim maintenance.
Let parawise report be obtained from the court below within two weeks.
List on 8th February, 2010.
Order Date :- 13.1.2010
ML/-