Allahabad High Court High Court

Lov Verma vs State Of U.P. & Another on 14 June, 2010

Allahabad High Court
Lov Verma vs State Of U.P. & Another on 14 June, 2010
Court No. - 5

Case :- CRIMINAL REVISION No. - 1815 of 2010

Petitioner :- Lov Verma
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Ajay Kumar Mishra
Respondent Counsel :- Govt. Advocate

Hon'ble Rajesh Dayal Khare,J.

Heard learned counsel for the revisionist and learned A.G.A. for
the State respondents.

The present criminal revision has been filed against the order dated
29.1.2010 passed by Principal Judge, Family Court, Allahabad in
Criminal Case No. 759 of 2007 (Smt. Sapna Singh Vs. Lov
Verma) under Section 125 Cr.P.C., P.S. Cantt, District Allahabad
whereby interim maintenance of Rs. 2500/- has been awarded to
the revisionist.

Issue notice to the opposite party no.2 returnable within a period of
four weeks. Steps be taken within a week.

Learned A.G.A. prays for and is granted four weeks’ time to file
counter affidavit. Opposite party no.2 may also file counter
affidavit within the same period. As prayed by learned counsel for
the revisionist two weeks’ thereafter, is granted for filing rejoinder
affidavit.

List thereafter after expiry of the aforesaid period before
appropriate Bench.

Order Date :- 14.6.2010
Sandeep