Allahabad High Court High Court

Irshad Khan vs State Of U.P. & Another on 1 February, 2010

Allahabad High Court
Irshad Khan vs State Of U.P. & Another on 1 February, 2010
Court No. - 50

Case :- CRIMINAL REVISION No. - 399 of 2010

Petitioner :- Irshad Khan
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Devashish Mitra
Respondent Counsel :- Govt. Advocate

Hon'ble B.N. Shukla,J.

Heard learned cousnel for hte revisionist and learned AGA for the State.

Issue notice to respondent no. 2 to file counter affidavit.

Learned AGA as well as learned counsel for the respondent no. 2 may file
counter affidavit within four weeks.

List thereafter.

Till then, the revisionist shall continue to pay maintenance to the respondent
no. 2 in pursuance of the order dated 22.12.2009 passed by the Principal
Judge, Family Court, Bareilly in Case No. 1115 of 2005 (Smt. Najma versus
Irshad Khan) but only the arrears with effect from the date of order shall
remain stayed.

Order Date :- 1.2.2010
SU.