High Court Patna High Court - Orders

Mahadeo Tanti vs The State Of Bihar &Amp; Anr on 9 November, 2010

Patna High Court – Orders
Mahadeo Tanti vs The State Of Bihar &Amp; Anr on 9 November, 2010
                          IN THE HIGH COURT OF JUDICATURE AT PATNA
                                          CR. REV. No.550 of 2009
                                 MAHADEO TANTI S/O LATE BORHAN TANTI
                                                                --- PETITIONER
                                                      Versus
                                         1. THE STATE OF BIHAR
                                 2. KARUNA DEVI W/O MAHADEO TANTI
                                                                --- OPP. PARTIES.
For the petitioner   : Mr. Achal Kumar Sinha, Advocate.
For the State        : Mr. Shailendra Kumar no.1, Advocate.
                                                    -----------

02 09.11.2010 Heard learned counsel for the petitioner and the State.

Petitioner is aggrieved by order dated 21.01.2009

passed by learned Principal Judge, Family Court, Jamui in

Maintenance case no. 37M/2005 whereby on a consideration of

the materials brought on record it has been found that a sum of

Rs. 400/- (Four hundred) per month payable from the date of

order would be appropriate amount of maintenance payable to

the wife for her maintenance as also maintenance of daughter.

Learned counsel for the petitioner submits that

pursuant to a panchayati the petitioner had already executed six

kathas of land in favour of the wife for her maintenance. It

appears keeping that aspect in mind learned trial Court has fixed

meager amount by way of maintenance. This Court does not find

any patent illegality meriting interference. The application is

dismissed.

Sym                                                              ( Kishore K. Mandal, J.)