High Court Patna High Court - Orders

Amit Shekhar vs Mrs. Ranjana on 30 July, 2010

Patna High Court – Orders
Amit Shekhar vs Mrs. Ranjana on 30 July, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    MA No.176 of 2010
                                      AMIT SHEKHAR
                                            Versus
                                      MRS. RANJANA
                                          -----------

3 30-7-2010 Heard learned counsel for the appellant.

It has been submitted that Section 19 of the Family Court

Act permits appeal against a judgment and order of the Family Court

except an interlocutory order. He further submits that the order under

appeal is under section 24 of the Hindu Marriage Act determining

liability of paying maintenance as well as cost during the pendency of

the suit.

In view of aforesaid submission the defect is found to be

without any merit because the order under appeal cannot be treated to

be an inter-locutory order.

( Shiva Kirti Singh, J.)

( B.P. Verma, J)

Naresh