IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.1158 of 2010
Chinta Devi, wife of late Umesh Prasad, resident of Quarter
No.10, Kaveri Bhawan, Purana Police Line, P.S.-Arrah, District-
Bhojpur, Bihar.
Versus
1. The State Of Bihar.
2. Smt. Pawan Devi, wife of Nathuni Prasad, resident of
village-Mishrawalia, P.S.-Jalalpur, District- Saran, Bihar.
3. Sri Nathuni Prasad, son of Late Khekhar Raut, resident of
village-Mishrawalia, P.S.-Jalalpur, District- Saran, Bihar
-----------
2. 26.08.2011 This revision application has been filed under
Section 19 (4) of the Family Courts Act against the order
dated 19.06.2010 passed by the learned Principal Judge,
Family Court, Chapra in Maintenance Case No.102/07 that
the petition for maintenance against the petitioner is
maintainable under Section 22 of the Hindu Adoption and
Maintenance Act.
Heard the learned counsel for the petitioner
and the learned A.P.P. for the State.
The main grievance of the learned counsel for
the petitioner is that the opposite party nos. 2 and 3 had
three sons, out of them, one died. Petitioner is the wife of
the deceased son. Two sons of the opposite party are alive
and they are also able to maintain their parents, but they
have not been made the party in that proceeding for
2
maintenance.
Considering the facts and circumstances, I do
not find any ground to interfere with the impugned order.
The petitioner is at liberty to raise her grievance before the
learned Principal Judge, Family Court, Chapra.
This revision application stands disposed of.
V.K. Pandey ( Amaresh Kumar Lal, J.)