High Court Patna High Court - Orders

Shashi Shekhar Prasad vs State Of Bihar & Anr on 26 September, 2011

Patna High Court – Orders
Shashi Shekhar Prasad vs State Of Bihar & Anr on 26 September, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    CR. REV. No.1343 of 2009
                                      Shashi Shekhar Prasad
                                                  Versus
                                       State Of Bihar & Anr
                                              -----------

2. 26.09.2011 The husband-petitioner has preferred

this revision application under Section 19(4)

of the Family Courts Act, 1984 against the

order dated 29.6.2009 passed by the learned

Principal Judge, Family Court, Jamui in

Maintenance Case No. 15 M of 2008 by which the

petitioner has been directed to pay a sum of

Rs.4000/- per month as a maintenance to his

wife, opposite party no. 2 under Section 125

Cr.P.C. from the date of filing of the

Maintenance Petition.

                               Heard       learned       counsel        for        the

                  petitioner       and    Dr.     Rabindra      Kumar,       learned

                  A.P.P. for the State.

Issue notice to opposite party no. 2,

as to why this application be not

allowed/disposed of at the time of admission

itself, both under ordinary process and

registered cover, for which requisites etc.

must be filed within a period of two weeks,

failing which this application shall stand

rejected as against her without further
2

reference to a Bench.

Put up this case immediately after

receipt of the service report.

During the pendency of this

application, if the petitioner pays a sum of

Rs.25,000/- towards dues within a period of one

month in the Court of Principal Judge, Family

Court, Jamui in favour of opposite party no. 2

and also pays a sum of Rs.2000/- per month to

opposite party no. 2, in that case no coercive

steps will be taken against the petitioner.

Kanchan (Amaresh Kumar Lal, J.)