High Court Patna High Court - Orders

Dharmendra Singh vs Sangita Devi on 26 August, 2010

Patna High Court – Orders
Dharmendra Singh vs Sangita Devi on 26 August, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  CR. REV. No.376 of 2008
           DHARMENDRA SINGH SON OF SUKHDEO SINGH, R/O- VILLAGE
           PANAPUR SILAODHAR, POLICE STATION JANDAHA, DISTRICT-
           VAISHALI.
                                            Versus
           SANGITA DEVI WIFE OF DHARMENDRA SINGH, D/O- INDRADEO
           SINGH, R/O- VILLAGE- CHAKKAJINIJAM P.S.- MAHUA, DISTRICT-
           VAISHALI.

           For the State                : Mr. Jharkhandi Upadhyay, Advocate.
                                                   -----------

3 26.08.2010 No body appears on behalf of the petitioner as also on

behalf of Opposite party. State is however, represented.

Present is an application preferred against the order

dated 2.9.2008 passed by learned Principal Judge, Family Court,

Vaishali in Maintenance Case no. 108 of 2007.

It appears that learned court below has passed an

interim order whereby interim relief in the sum of Rs. 750/- per

month has been allowed in favour of the applicant(wife). The

husband was granted opportunity to file rejoinder which was in

fact filed. On a consideration of the materials, learned trial court

has granted ad-interim relief in the sum of Rs. 750/- per month.

There is no merit in this application. It is accordingly

dismissed.

( Kishore K. Mandal, J. )
pkj