Allahabad High Court High Court

Santosh Kumar Pal vs State Of U.P. & Others on 12 July, 2010

Allahabad High Court
Santosh Kumar Pal vs State Of U.P. & Others on 12 July, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 22713 of 2010

Petitioner :- Santosh Kumar Pal
Respondent :- State Of U.P. & Others
Petitioner Counsel :- S.M.Haider Zaidi
Respondent Counsel :- Govt. Advocate

Hon'ble Vinod Prasad,J.

Heard learned counsel for the applicant and the learned AGA.

The amount of maintenance of Rs. 2,100/- in all for the wife and a small
daughter is so meager that it does not call for any consideration by this Court.

This 482 Cr.P.C. application with the prayer to quash the order dated 1.6.2010
passed by Principal Judge, Family Court, Kanpur Nagar in case no. 450/2007
(Poonam Pal and others Vs. Santosh Kumar Pal), under Section 125 Cr.P.C.
to set aside the impugned order, therefore, is dismissed.

Order Date :- 12.7.2010
AKG/-