IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr.Revision No.1157 of 2010
-----
Bhim Rajak .Petitioner
. Versus
Pinki Devi ..., Opp.party
------
CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR
------
For the Petitioner : Mr. P.K.Mukhopadhyay
For the State : A.P.P.
------
06/20.10.2011
. This revision is directed against the order dated
26.10.2010 passed by Principal Judge, Family Court, Dhanbad
in M.P.Case no. 124 of 2007, whereby he allowed the
application of O.P.No.2 filed under section 125 Cr.P.C. and
directed the petitioner to pay Rs. 1000/-per month for
maintenance of O.P.No.2 and Rs. 1000/- per month for
maintenance of her minor son.
From perusal of the impugned order, I find that
the learned court below had assigned valid reason for
granting aforesaid relief.
Thus, I am not inclined to interfere with the
impugned order. Accordingly, this revision application is
rejected.
( Prashant Kumar,J.)
Raman/Cp3.