Court No. - 34 Case :- CRIMINAL REVISION No. - 1431 of 2008 Petitioner :- Babbu @ Ramdhari Nishad Respondent :- State Of U.P. And Another Petitioner Counsel :- B.K. Solanki,Rajneesh Tiwari Respondent Counsel :- Govt.Advocate Hon'ble Ram Autar Singh,J.
None appeared for the revisionist in the revised list.
Heard learned A.G.A. for responent no.1 and perused the record.
This revision has been preferred against the order dated 16.2.2008 passed by
Judge Family Court, Allahabad in case no. 248 of 2008 under section 125
Cr.P.C. wherein the application moved under section 125 Cr.P.C. has been
allowed and the revisionist has been directed to pay Rs. 1000/- per month as
maintenance allowance to the respondent no.2 and Rs. 1000/- per month to
the minor daughter Km. Pooja w.e.f. date of order.
The judgement and order passed by the court below does not suffer from any
infirmity or irregularity . The order can not be said to be perversed and no
interference is required.
Consequently, this revision lacks merit and dismissed.
Order Date :- 8.7.2010
R