IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.43402 of 2010
DHARMENDRA KUMAR @ DHARO SON OF LATE SURESH PRASAD
RESIDENT OF VILLAGE- TARAPUR, P.S. GIRIYAK, DISTRICT-
NALANDA.
... PETITIONER.
Versus
1. THE STATE OF BIHAR.
2. SUSHILA DEVI WIFE OF DHARMENDRA MUMAR @
DHARO RESIDENT OF VILLAGE- TARAPUR, P.S. GIRIYAK,
DISTRICT- NALANDA AT PRESENT DAUGHTER OF
GOVING PRASAD SINGH, RESIDENT OF VILAGE-
IAMAMGANJ, P.S. RAHUI, DISTRICIT- NBALANDA.
.. OPPOSITE PARTY.
-----------
2. 09.12.2010. It is submitted on behalf of the petitioner that
Opposite Party No.2 Sushila Devi is getting
maintenance amount of Rs.1,000/- in compliance of the
order of this Court dated 8.5.2009.
In the circumstances, the Principal Judge,
Biharsharif, Nalanda is required to take into account
the aforesaid fact while directing for payment of
maintenance to Opposite Party No.2 in Maintenance
Case No.03M of 2008.
With observation aforesaid this modification
application is disposed of.
Ibrar/- (V.N. Sinha, J.)