High Court Patna High Court - Orders

Janardan Thakur vs State Of Bihar &Amp; Anr on 10 March, 2011

Patna High Court – Orders
Janardan Thakur vs State Of Bihar &Amp; Anr on 10 March, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.38828 of 2010
                                  JANARDAN THAKUR
                                           Versus
                               STATE OF BIHAR & ANR
                                         -----------

3. 10.03.2011 It has been submitted that now the matter has been

compromised between the parties but one of the terms of the

compromise was that the petitioner would pay Rs. 1,200/- per

month to the Opposite Party No. 2, his wife, which unfortunately

he is doing after a lot of difficulties.

On the other hand, the petitioner contends that the

Opposite Party No. 2 was required to withdraw the present

Criminal Case which he has not done, so, both the parties have

defaulted in adhering to the terms of compromise.

Considering the nature of dispute between the

parties, the Controlling Officer of the petitioner is directed to

debit a sum of Rs. 1,200/- per month to be credited to the

account of the Opposite Party No. 2 which is numbered as

0152000-101871460 of Punjab National Bank, Dumraon.

The application will be heard.

In the meanwhile, the further proceeding in

Complaint Case no. 117C of 2008, Tr. No. 1407 of 2010

pending in the court of Sub Divisional Judicial Magistrate,

Buxar, shall remain stayed.

( Anjana Prakash, J.)
S.Ali