High Court Patna High Court - Orders

Shahzada Rizwan vs The State Of Bihar &Amp; Ors on 15 September, 2010

Patna High Court – Orders
Shahzada Rizwan vs The State Of Bihar &Amp; Ors on 15 September, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                CR. REV. No.494 of 2008
                                  SHAHZADA RIZWAN
                                           Versus
                              THE STATE OF BIHAR & ORS
                                         -----------

03. 15.09.2010 Both parties are present.

Learned counsel for the petitioner submits that

quantum of maintenance fixed by learned trial court under the

impugned order seems to be unreasonable and excessive in view

of the finding with regard to his earning.

Learned counsel for the opposite party nos.2 and 3

on the other hand, submits that the wife has not been paid

even a single farthing by the husband.

Let the petitioner first deposit a sum of Rs.11,000/-

(Rupees eleven thousand) within five weeks from today in the

court below towards maintenance. The petitioner shall file a

supplementary affidavit regarding deposit of the said amount in

the court below for payment of the same in favour of the wife.

List this matter under the heading ‘For Order’ after

six weeks.

( Kishore K. Mandal )
hr