Allahabad High Court High Court

Satish Chandra vs State Of U.P. And Others on 1 February, 2010

Allahabad High Court
Satish Chandra vs State Of U.P. And Others on 1 February, 2010
Court No. - 50

Case :- CRIMINAL MISC. WRIT PETITION No. - 7545 of 2005

Petitioner :- Satish Chandra
Respondent :- State Of U.P. And Others
Petitioner Counsel :- B.R. Singh
Respondent Counsel :- Govt. Advocate,Sanjeev Kr. Pandey

Hon'ble B.N. Shukla,J.

Heard learned counsel for the petitioner, learned counsel for the respondent
nos. 2 and 3, learned A.G.A. and perused the record.

Learned counsel for the respondent nos. 2 and 3 has submitted that still the
petitioner has not complied with the order dated 20.7.2005 and no amount has
been paid except Rs. 1,000/-.

Learned counsel for the petitioner has submitted that he has no instruction.

Considering this fact that this order was passed on 20.7.2005 even no
maintenance amount has been paid except Rs. 1,000/-, hence, the order dated
20.7.2005 by which arrears of maintenance allowance was stayed, is hereby
vacated. The learned Magistrate will take steps to realize the remaining
maintenance allowance which is due against the petitioner.

The petition be listed after 4 weeks.

Order Date :- 1.2.2010
Masarrat