IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.12722 of 2011
Shyam Prasad Bhattacharya
Versus
Smt.Shushmita Bhattacharya @ K
----------------------------------
05. 08.09.2011. Heard the learned counsel for the petitioner.
The learned counsel for the petitioner
submitted that the petitioner has retired from the
military service in the year 2003 and his pension was
fixed at Rs.1,809 when he retired. The learned counsel
further submitted that the learned Court below directed
the petitioner to deposit Rs.50,000 towards the
educational expenses for the two daughters and
Rs.3,000 per month as maintenance to the respondent.
Issue notice to the respondent in admission
matter. The petitioner shall take steps for notice in
admission matter in ordinary process as well as
registered post both for which the requisites must be
filed within one week. Peremptory.
Rule returnable two months thereafter.
In the meantime, the petitioner shall comply
the impugned order passed by the Court below
regarding payment of maintenance of Rs.3,000 per
month. So far payment of Rs.50,000 to the daughters
are concerned, it is stayed.
Saurabh (Mungeshwar Sahoo, J.)