Allahabad High Court High Court

Vijaya Kumar vs State Of U.P. & Another on 3 August, 2010

Allahabad High Court
Vijaya Kumar vs State Of U.P. & Another on 3 August, 2010
Court No. - 50

Case :- CRIMINAL REVISION No. - 2969 of 2010

Petitioner :- Vijaya Kumar
Respondent :- State Of U.P. & Another
Petitioner Counsel :- V.S. Shukla
Respondent Counsel :- Govt. Advocate

Hon'ble S.C. Agarwal,J.

Heard learned counsel for the revisionist and learned AGA for the State.
This criminal revision has been directed against the order dated 28.5.2010
passed by Principal Judge, Family Court, Bareilly in Cr Misc. Case No. 218
of 2009, Sarala Rani Vs. Vijay Kumar whereby the interim maintenance
granted to respondent no. 2 and her children was enhanced.
The impugned order reveals that the same has been passed in presence of both
the parties with their consent. When an order is passed with the consent of the
parties, the same cannot be challenged.

Admittedly, the salary of the revisionist has doubled. In this view of the
matter, the increase in the maintenance allowance and her children cannot be
said to be unjustified.

The revision lacks merit and is dismissed.

Order Date :- 3.8.2010
Gss