Allahabad High Court High Court

Rajesh Rastogi @ Pintu vs Smt. Urvesh Gupta on 2 April, 2010

Allahabad High Court
Rajesh Rastogi @ Pintu vs Smt. Urvesh Gupta on 2 April, 2010
Court No. - 4

Case :- MATTERS UNDER ARTICLE 227 No. - 1246 of 2009

Petitioner :- Rajesh Rastogi @ Pintu
Respondent :- Smt. Urvesh Gupta

Petitioner Counsel :- Dharmendra Kr. Gupta
Respondent Counsel :- Umesh Chandra Tiwari
Hon’ble Krishna Murari, J.

Heard learned counsel for the petitioner.

Learned counsel for the petitioner states that notices that the case 

would be taken  up  as mentioned case has been refused to  be 

accepted by learned counsel appearing for the respondent. 

It is contended that without considering the evidence brought on 

record which went to demonstrate that the respondent, on her own 

sweet will, left the matrimonial house with an outsider and also 

performed   marriage   with   him   in   temple   and   on   the   FIR   being 

lodged  by  the   petitioner,  she   was  recovered  by  the   police,  the 

application for interim maintenance has wrongly and illegally been 

allowed. 

Prima facie, there appears to be force in the submission and the 

matter needs scrutiny.

In   such   circumstances,   let   fresh   notices   be   issued   to   the 

respondent,  who  may  file   counter  affidavit.  Petitioner  shall  take 

steps for service of notice on the respondent by registered post 

within 10 days. Office shall issue notices returnable at an early 

date.

List for admission after service of notice on the respondent.

Considering  the  facts  and  circumstances,  until   further  orders  of 
this Court, the effect and operation of the impugned order dated 

31.10.2009   passed   by   Additional   District   Judge,   Court   No.   2, 

Badaun granting interim maintenance shall remain stayed.

02.04.2010
VKS/ WP 1246/09