High Court Rajasthan High Court

Hariom Meena vs State Of Rajasthan And Ors on 22 July, 2011

Rajasthan High Court
Hariom Meena vs State Of Rajasthan And Ors on 22 July, 2011
    

 
 
 

 
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
BENCH AT JAIPUR
O R D E R
S.B. CRIMINAL REVISION PETITION NO.846/2011
HARIOM MEENA Vs. STATE OF RAJASTHAN & ORS.

DATE: 22.07.2011

HON'BLE MR. JUSTICE NARENDRA KUMAR JAIN


Mr. Sunil Kumar Jain on behalf of
Mr. Satish Pachori, for the petitioner.
Mr. Pradeep Shrimal, Public Prosecutor	
							for the State.
                   ****		

Heard the learned counsel for petitioner.

2. Applicants/respondent Nos.2 and 3 filed an application under Section 125 Cr.P.C. for grant of maintenance against non-applicant/petitioner. Learned Family Court, Kota vide its order dated 25.06.2011, allowed the application and directed the non-applicant/petitioner to pay a sum of Rs.1,500/- per month to Kavita (wife) and Rs. 500/- per month to Kumari Siddhi (daughter), totalling to Rs.2,000/- per month as maintenance from the date of application.

3. Submission of the learned counsel for petitioner is that petitioner is ready to keep his wife and daughter with him. He also submitted that on earlier occasion, a criminal case was lodged against the petitioner, wherein compromise took place, but soon thereafter the present application was filed, therefore, respondents are not entitled to get maintenance.

4. I have considered the submissions of the learned counsel for petitioner in the light of reasons assigned by the Family Court for awarding maintenance in favour of respondent Nos.2 and 3.

5. Submissions of the learned counsel for petitioner have been considered and dealt with by the Court below while passing an order of maintenance, which has been directed to be paid from the date of application. There is no illegality in allowing the application for maintenance from the date of application.

6. In view of above, I do not find any merit in this revision petition and the same is, accordingly, dismissed in limine.

7. It will be open for the petitioner to move an application before the concerned Court for payment of arrears in installments.

(NARENDRA KUMAR JAIN),J.

/KKC/
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
BENCH AT JAIPUR
O R D E R
S.B. CRIMINAL MISC. STAY APPLICATION NO.1821/2011
IN
S.B. CRIMINAL REVISION PETITION NO.846/2011
HARIOM MEENA Vs. STATE OF RAJASTHAN & ORS.

DATE: 22.07.2011

HON’BLE MR. JUSTICE NARENDRA KUMAR JAIN

Mr. Sunil Kumar Jain on behalf of
Mr. Satish Pachori, for the petitioner.

Mr. Pradeep Shrimal, Public Prosecutor
for the State.

****
Since the revision petition itself has been dismissed, therefore, this stay application does not survive and the same also stands dismissed.

(NARENDRA KUMAR JAIN),J.

/KKC/