High Court Patna High Court - Orders

Kamrullah @ Kamrullah Hajan @ … vs State Of Bihar &Amp; Anr on 27 September, 2010

Patna High Court – Orders
Kamrullah @ Kamrullah Hajan @ … vs State Of Bihar &Amp; Anr on 27 September, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                          CR. REV. No.1833 of 2009
                  KAMRULLAH @ KAMRULLAH HAJAN @ KAMRULLAH
                  SALMANI
                                   ...PETITIONER
                            Versus
                  1. STATE OF BIHAR
                  2. SAJILA KHATOO
                                    ...OPPOSITE PARTIES
                                        -----------

2. 27.09.2010 Heard.

Petitioner is the husband. He assails the order dated

28.10.2009, whereby on a consideration of the case made out by

the applicant-wife and the rejoinder filed by the husband-

petitioner, ad-interim maintenance in the sum of Rs.1500/- has

been fixed payable to the applicant-wife. The matter was

thereafter fixed for evidence.

Counsel for the petitioner states that the petitioner in

his rejoinder outrightly denied the alleged marriage with the

applicant(o.p.no.2) .

This Court perused the pleadings made in paragraphs

6 and 9 of the application. Learned trial court has taken a view

that a lady cannot dare to approach the court declaring herself as

wife of a person and thereby claiming maintenance.

This Court declines to interfere with the order

impugned, whereby only ad-interim maintenance has been fixed

and directed to be paid to o.p.no.2. All issues are yet to be raised

and considered by learned Family Court where the evidence

shall be laid by the parties in support of their respective cases.

Let the petitioner raise all these facts/grievances
2

before the learned Principal Judge, Family Court, Kaimur and

adduced supporting evidence which shall be considered by

learned court below in accordance with law while disposing of

the application finally.

With the aforesaid observations, the matter stands

disposed of.

( Kishore K. Mandal )
hr