Allahabad High Court High Court

Maneesh Kumar Shukla vs State Of U.P. & Others on 19 July, 2010

Allahabad High Court
Maneesh Kumar Shukla vs State Of U.P. & Others on 19 July, 2010
Court No. - 50

Case :- CRIMINAL REVISION No. - 1690 of 2010

Petitioner :- Maneesh Kumar Shukla
Respondent :- State Of U.P. & Others
Petitioner Counsel :- S.R. Verma
Respondent Counsel :- Govt. Advocate

Hon'ble Ashok Kumar Roopanwal,J.

Heard Mr. S. R. Verma, learned counsel for the revisionist, learned AGA for
the State and perused the record.

Issue notice to respondent nos. 2 and 3, who may file counter affidavit within
four weeks. Rejoinder affidavit, if any, may be filed within one week
thereafter.

List immediately after expiry of the aforesaid period.

By the next date of listing the operation of the impugned order dated
23.1.2010 passed by the Additional Principal Judge, Family Court, Kanpur
Nagar, in Case No. 197 of 2006, Smt. Suneeta Shukla and others Vs. Maneesh
Kumar Shukla, shall remain stayed provided the revisionist pays all the due
amount till August 2010 calculated at the rate of one half of the amount as
awarded by the trial court from the date as ordered by the trial court by
31.8.2010 and continues to pay the same by 7th day of each month from
September 2010.

The amount so deposited by the revisionist may be withdrawn by respondent
nos. 2 and 3.

Order Date :- 19.7.2010
Pcl