High Court Patna High Court - Orders

Kanchan Kumar Tandon vs State Of Bihar &Amp; Anr on 7 October, 2010

Patna High Court – Orders
Kanchan Kumar Tandon vs State Of Bihar &Amp; Anr on 7 October, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr. Misc. No.6602 of 2010
            KANCHAN KUMAR TANDON, son of Paras Nath Tandon, resident of village-
            Ghorasahan, P.S.-Ghorasahan, District- East Champaran ....Petitioner

                                         Versus

            1. THE STATE OF BIHAR &
            2. Guddi Kumari, wife of Kanchan Kumar Tandon, D/o Rajendra Prasad, resident
               of village- Koluha Pagambarpur, P.S. Ahiyapur, District- Muzaffarpur.
                                                                          ...Opposite Parties
                                       -----------

3/ 07.10.2010 Heard the parties.

The petitioner has sought quashing of the order dated

21.10.2009 by which the Principal Judge, Family Court,

Muzaffarpur, in Maintenance Case No.111 of 2007, has granted

interim maintenance of Rs. 500/- per month to the opposite party

no.2.

It has been submitted that there was a divorce proceeding

pending between the parties which was finally decreed in favour of

the petitioner in which it has been noted that the opposite party no.2

without sufficient cause refused to live with the petitioner and,

therefore, the findings of the divorce proceeding should have been

considered in the present maintenance proceeding.

I am unable to appreciate this argument.

The application is dismissed.

     JA/-                                                    (Anjana Prakash, J.)