High Court Patna High Court - Orders

Dharmendra Kumar@Dharo vs The State Of Bihar &Amp; Anr on 9 December, 2010

Patna High Court – Orders
Dharmendra Kumar@Dharo vs The State Of Bihar &Amp; Anr on 9 December, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.43402 of 2010

          DHARMENDRA KUMAR @ DHARO SON OF LATE SURESH PRASAD
          RESIDENT OF VILLAGE- TARAPUR, P.S. GIRIYAK, DISTRICT-
          NALANDA.
                                                 ... PETITIONER.
                                         Versus
              1. THE STATE OF BIHAR.
              2. SUSHILA DEVI WIFE OF DHARMENDRA MUMAR @
                 DHARO RESIDENT OF VILLAGE- TARAPUR, P.S. GIRIYAK,
                 DISTRICT- NALANDA AT PRESENT DAUGHTER OF
                 GOVING PRASAD SINGH, RESIDENT OF VILAGE-
                 IAMAMGANJ, P.S. RAHUI, DISTRICIT- NBALANDA.
                                                 .. OPPOSITE PARTY.
                                       -----------

2. 09.12.2010. It is submitted on behalf of the petitioner that

Opposite Party No.2 Sushila Devi is getting

maintenance amount of Rs.1,000/- in compliance of the

order of this Court dated 8.5.2009.

In the circumstances, the Principal Judge,

Biharsharif, Nalanda is required to take into account

the aforesaid fact while directing for payment of

maintenance to Opposite Party No.2 in Maintenance

Case No.03M of 2008.

With observation aforesaid this modification

application is disposed of.

Ibrar/-                                                (V.N. Sinha, J.)