High Court Jharkhand High Court

Bhim Rajak vs Pinki Devi on 20 October, 2011

Jharkhand High Court
Bhim Rajak vs Pinki Devi on 20 October, 2011
     IN   THE     HIGH COURT OF JHARKHAND AT                 RANCHI
                     Cr.Revision No.1157 of 2010

                                     -----
      Bhim Rajak                                             .Petitioner

                         .         Versus
     Pinki Devi                    ...,                      Opp.party

                              ------
     CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR
                               ------
     For the Petitioner : Mr. P.K.Mukhopadhyay
     For the State :      A.P.P.
                                      ------


06/20.10.2011

. This revision is directed against the order dated

26.10.2010 passed by Principal Judge, Family Court, Dhanbad

in M.P.Case no. 124 of 2007, whereby he allowed the

application of O.P.No.2 filed under section 125 Cr.P.C. and

directed the petitioner to pay Rs. 1000/-per month for

maintenance of O.P.No.2 and Rs. 1000/- per month for

maintenance of her minor son.

From perusal of the impugned order, I find that

the learned court below had assigned valid reason for

granting aforesaid relief.

Thus, I am not inclined to interfere with the

impugned order. Accordingly, this revision application is

rejected.

( Prashant Kumar,J.)

Raman/Cp3.