High Court Patna High Court - Orders

Umakant Bharti vs State Of Bihar & Ors on 16 September, 2011

Patna High Court – Orders
Umakant Bharti vs State Of Bihar & Ors on 16 September, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              CR. REV. No.1089 of 2009
                                    Umakant Bharti
                                          Versus
                                 State Of Bihar & Ors
                                        -----------

4 16.09.2011 This revision application has been preferred by the

husband-petitioner against the order dated 22.05.2009 passed by

the Principal Judge, Family Court, Nalanda in Maintenance Case

No. 30(M) of 2003 by which the petitioner has been directed to

pay a sum of Rs.500/- per month each to the wife and her minor

son ( Opposite Party Nos. 2 and 3).

It is submitted that the petitioner has no capacity to

pay the amount as he has been directed to pay a sum of Rs.

1,000/- from 17.09.2003, the date of filing of the Maintenance

Case No. 30 (M) of 2003 and it is also submitted that the

petitioner is ready to lead conjugal life with his wife (Opposite

Party No.2) and maintain his son ( Opposite Party No.3).

Considering the facts and circumstances, the petitioner

is directed to pay a sum of Rs. 10,000/- ( ten thousand) towards

the arrear and to pay Rs. 1,000/- (one thousand) per month

within three months from today and he will go on paying Rs.

1,000/- (one thousand) per month towards the current. The

arrears amount will be paid to Opposite Party No.2 within three

weeks.

If the petitioner pays the aforesaid amount of Rs.

10,000/- ( ten thousand) and the current amount of maintenance,

no coercive steps will be taken against the petitioner till further
2

order.

Issue notice to Opposite Party No.2. No notice is

required to be issued to Opposite Party No.3 as he is minor and

under the guardianship of Opposite Party No.2. Requisites must

be filed within one week under both ordinary process as well as

registered cover with A/D, failing which this application as

against her shall stand rejected without further reference to a

Bench.

Put up this case after service of notice.

( Amaresh Kumar Lal, J.)
Md. Ibrarul