IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.855 of 2009
Mukund Prasad
Versus
The State of Bihar & Anr.
-----------
5. 14.09.2011 The husband-petitioner has preferred this
revision application against the order dated 4.07.2008 passed
by the learned Principal Judge, Family Court, Chapra in
Maintenance Case No.105/04 by which he has been directed
to pay a sum of Rs.1000/-per month to his wife.
It is submitted that the petitioner is ready to
deposit a sum of Rs.10,000/- in the Family Court in favour of
his wife within three weeks against the impugned order.
Issue notice to opposite party no.2 under
ordinary process as well as registered post with A/D for which
requisites etc. must be filed within a week; failing which this
application shall stand rejected without further reference to a
Bench.
In the meantime, no coercive steps will be taken
against the petitioner, if the aforesaid amount is deposited in
the Family Court.
Put up this case after service of notice.
V.K. Pandey ( Amaresh Kumar Lal, J.)