IN THE HIGH COURT OF JUDICATURE AT PATNA
MA No.176 of 2010
AMIT SHEKHAR
Versus
MRS. RANJANA
-----------
3 30-7-2010 Heard learned counsel for the appellant.
It has been submitted that Section 19 of the Family Court
Act permits appeal against a judgment and order of the Family Court
except an interlocutory order. He further submits that the order under
appeal is under section 24 of the Hindu Marriage Act determining
liability of paying maintenance as well as cost during the pendency of
the suit.
In view of aforesaid submission the defect is found to be
without any merit because the order under appeal cannot be treated to
be an inter-locutory order.
( Shiva Kirti Singh, J.)
( B.P. Verma, J)
Naresh