Allahabad High Court High Court

Surya Prakash Singh vs Smt. Sudha Singh And Another on 5 August, 2010

Allahabad High Court
Surya Prakash Singh vs Smt. Sudha Singh And Another on 5 August, 2010
Court No. - 50

Case :- CRIMINAL MISC. WRIT PETITION No. - 14170 of 2010

Petitioner :- Surya Prakash Singh
Respondent :- Smt. Sudha Singh And Another
Petitioner Counsel :- T.P. Gupta,S.K. Chaubey
Respondent Counsel :- Govt. Advocate

Hon'ble S.C. Agarwal,J.

Heard learned counsel for the petitoner and learned AGAfor the State.

Issue notice to the opposite party no. 1 for filing counter affidavit.

Rejoinder affidait, if any, may be filed within two weeks thereafter.

List after expiry of the aforesaid period.

Till the next date of listing operation of the impugned order dated 8.5.2010
passed by Judicial Magistrate, Fatehpur in Cr. Case No. 29/09, Smt. Sudha
Singh Vs. Surya Prakash under section 125 Cr.P.C. shall remain stayed
provided the petitioner deposits the entire arrears of maintenance allowance
calculated at the rate of Rs. 1000/- per month within four weeks from today
and shall further continue to deposit maintenance allowances at the rate of Rs.
1000/- by 7th of each successive months.

In case of default, the stay order granted by this court today shall stand
automatically vacated.

Order Date :- 5.8.2010
Gss