Allahabad High Court
Jitendra Gond vs State Of U.P. & Another on 14 July, 2010
Court No. - 54 Case :- APPLICATION U/S 482 No. - 22924 of 2010 Petitioner :- Jitendra Gond Respondent :- State Of U.P. & Another Petitioner Counsel :- A.K.Pathak Respondent Counsel :- Govt. Advocate Hon'ble Vinod Prasad,J.
Heard learned counsel for the applicant and the learned AGA.
Merely because the applicant has filed an application under Section 9 of the
Hindu Marriage Act the husband cannot eschew payment of amount of
maintenance. The maintenance as has been ordered vide order dated
19.4.2010 passed by Principal Judge Family Court, Gorakhpur in Suit No. 77
of 2009 (Chandrawati Vs. Jitendra). I do not find any reason to interfere with
the order of the lower court.
This application is wholly meritless and is dismissed.
Order Date :- 14.7.2010
Manoj