Allahabad High Court High Court

Krishna Kumar vs State Of U.P. & Others on 14 July, 2010

Allahabad High Court
Krishna Kumar vs State Of U.P. & Others on 14 July, 2010
Court No. - 50

Case :- CRIMINAL REVISION No. - 2558 of 2010

Petitioner :- Krishna Kumar
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Ajay Sengar
Respondent Counsel :- Govt. Advocate

Hon'ble Ashok Kumar Roopanwal,J.

Heard Mr. Ajay Sengar, learned counsel for the revisionist, learned AGA for
the State and perused the record.

Admit.

Issue notice to respondent nos. 2 and 3, who may file counter affidavit within
four weeks. Rejoinder affidavit, if any, may be filed within two weeks
thereafter.

List immediately after expiry of the aforesaid period.

By the next date of listing the operation of the impugned order dated 9.4.2010
passed by the Judge, Family Court, Jhansi, in Petition No. 43 of 2010, Smt.
Jayanti and another Vs. Krishna Kumar, u/s 125 Cr.P.C. shall remain stayed
provided the revisionist pays all the due amount till August 2010 calculated at
the rate as ordered by the trial court from the date of the order by 31.8.2010
and continues to pay the same by 7th day of each month from September
2010.

The amount so deposited by the revisionist may be withdrawn by respondent
no. 2 and 3.

Order Date :- 14.7.2010
Pcl