High Court Patna High Court - Orders

Bipin Raut vs State Of Bihar & Anr on 24 October, 2011

Patna High Court – Orders
Bipin Raut vs State Of Bihar & Anr on 24 October, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                CR. REV. No.1435 of 2009
                                          Bipin Raut
                                            Versus
                                 The State of Bihar & Anr.
                                          -----------

2. 24.10.2011 It is submitted that the petitioner is ready to

maintain his wife and the two minor children.

Issue notice to opposite party no.2 under

ordinary process as well as registered post with A/D for

which requisites etc. must be filed within three weeks;

failing which this application shall stand rejected without

further reference to a Bench.

In the meantime, the petitioner will pay a sum

of Rs.2000/-per month to the opposite party no.2 for the

maintenance of herself and her two minor children. In

case, the petitioner pays this amount of Rs.2000/-per

month to the opposite party no.2, no coercive steps will be

taken against the petitioner.

Let this order be communicated to the

concerned court below through fax at the cost of the

petitioner.

V.K. Pandey                                 ( Amaresh Kumar Lal, J.)