IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.315 of 2010
Anugrah Kumar @ Munna, s/o Krishna Mohan Thakur, Resident of
Mauza Asarhi, Police Station Tajpur, District Samastipur
...... Petitioner
Versus
1. The State of Bihar
2. Kavita Devi w/o Anugrah Kumar @ Munna residing at Chand
Chaura, Police Station Ujiarpur, District Samastipur
..... Opposite Parties
-----------
4. 20.10.2011 The husband-petitioner has preferred this revision
application u/s.19(4) of the Family Courts Act against the
order dated 25.8.2009 passed by the learned Principal Judge,
Family Court, Samastipur in Maintenance case No.76 of
2007, by which he has been directed to pay a sum of
Rs.3000/- per month to his wife Kavita Devi, opposite party
no.2 for her maintenance.
The main grievance of the petitioner is that he is
already paying Rs.1500/- per month in Matrimonial (Divorce)
case No.67 of 2004 and again in this case he has been
directed to pay a sum of Rs.3000/- per month. The amount of
Rs.1500/- should be adjusted in this amount of Rs.3000/- per
month and he should not be asked to pay more than
Rs.3000/- per month.
Learned Counsel for the opposite party no.2 submits
that Rs.1500/- per month has been given to the opposite party
no.2 in the Divorce case so long the Divorce case is pending
and that amount has been given for maintenance in the
Divorce case, which should not be adjusted in this case.
-2-
After hearing the learned Counsel for both the parties
and on perusal of the impugned order, it appears that the
learned Principal Judge has considered the evidence
adduced on behalf of both the parties and has directed to pay
a sum of Rs.3000/- per month to the opposite party no.2 as
maintenance by the petitioner. I do not find any ground to
interfere with the impugned order.
So far the amount of maintenance in the Divorce
case is concerned, that amount will be adjusted in the amount
of maintenance of Rs.3000/- per month as directed in the
Maintenance case.
This petition stands disposed of.
( Amaresh Kumar Lal, J. )
Narendra/