Allahabad High Court High Court

Shamshad vs Smt. Samina & Another on 4 February, 2010

Allahabad High Court
Shamshad vs Smt. Samina & Another on 4 February, 2010
Court No. - 52

CRIMINAL MISC. MODIFICATION NO. 32312 OF 2010

IN

Case :- CRIMINAL REVISION No. - 989 of 2009

Petitioner :- Shamshad
Respondent :- Smt. Samina & Another
Petitioner Counsel :- Anil Mullick
Respondent Counsel :- Govt. Advocate,Neeraj Singh

Hon'ble Arvind Kumar Tripathi,J.

Learned counsel for the applicant submitted that in compliance of the order
dated 23.03.2009 the applicant deposited maintenance amount in month of
April and May. However, subsequently due to illness he could not deposit the
maintenance amount. Hence, the prayer is to grant further time to deposit the
maintenance amount.

The interim order was granted to the applicant only with the condition that he
will continue to deposit Rs. 2,500/- per month by 10th of each month from the
date of order. After month of May no maintenance amount was deposited,
even application for time was not filed before the present application.

In view of the fact since there is violation of the interim order the application
is hereby rejected. The opposite party no. 1 is free to get the order executed in
accordance with law.

Order Date :- 4.2.2010

SKG