Allahabad High Court
Harish Kumar Agrawal vs State Of U.P. & Another on 12 July, 2010
Court No. - 54 Case :- APPLICATION U/S 482 No. - 22697 of 2010 Petitioner :- Harish Kumar Agrawal Respondent :- State Of U.P. & Another Petitioner Counsel :- S.K.Mishra Respondent Counsel :- Govt. Advocate Hon'ble Vinod Prasad,J.
Heard learned counsel for the applicant and the learned AGA.
The total amount of Rs. 5,000/- for the wife and two small infant children is
so meager that it does not require any interference by this Court. The children
have to be brought up in a healthy atmosphere. Under the law, wife and two
children are entitled for more than Rs. 15,000/- as maintenance.
This application stands dismissed.
Order Date :- 12.7.2010
AKG/-