IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
BENCH AT JAIPUR
O R D E R
S.B. CRIMINAL REVISION PETITION NO.643/2009
MAZHAR ALI Vs. TASLEEM BANO
DATE: 11.07.2011
HON'BLE MR. JUSTICE NARENDRA KUMAR JAIN
Mr. Shamsuddin Ansari, for the petitioner.
****
Heard the learned counsel for petitioner.
2. Husband-petitioner has preferred this revision petition challenging the impugned order dated 18.03.2009 passed by Family Court, Kota, whereby application under Section 125 Cr.P.C., filed by wife-respondent, for grant of maintenance was allowed and petitioner was directed to pay a sum of Rs.1,000/- per month towards maintenance from the date of filing of the application.
3. I have considered the submissions of the learned counsel for petitioner in the light of reasons assigned by the trial Court for awarding maintenance to the tune of Rs.1,000/- per month to wife-respondent and I do not find any illegality or perversity so as to interfere with the same while exercising revisional jurisdiction under Section 397 Cr.P.C.
4. The revision petition is, accordingly, dismissed.
(NARENDRA KUMAR JAIN),J.
/KKC/