Allahabad High Court High Court

Chhiddu Khan vs State Of U.P. And Others on 8 July, 2010

Allahabad High Court
Chhiddu Khan vs State Of U.P. And Others on 8 July, 2010
Court No. - 34

Case :- CRIMINAL REVISION No. - 2560 of 2008

Petitioner :- Chhiddu Khan
Respondent :- State Of U.P. And Others
Petitioner Counsel :- S.M.N. Abbas Abedi
Respondent Counsel :- Govt. Advocate

Hon'ble Ram Autar Singh,J.

This revision has been taken up in revised list. None has appeared for the
revisionist and respondent no.2.

Heard learned AGA for the respondent no.1.

This revision has been filed against the judgment and order dated 5.7.08
passed by Judicial Magistrate, Farrukhabad in case no. 126/12 of 2007, Smt.
Khushnuma Begum Vs. Chhiddu Khan. An application moved under section
125 Cr.P.C. has been allowed and revisionist has been directed to pay Rs.
2000/- per month as maintenance allowance with effect from the date of
order.

I have gone through the judgment passed by court below. Learned Magistrate
has not committed any factual or legal error in passing the impugned
judgment. No interference is required by this court in the matter.

Consequently the revision lacks merit and is hereby dismissed.

Order Date :- 8.7.2010
Gss