High Court Patna High Court - Orders

Jitendra Kumar Sharma vs Smt.Mamta Sharma & Anr on 5 July, 2011

Patna High Court – Orders
Jitendra Kumar Sharma vs Smt.Mamta Sharma & Anr on 5 July, 2011
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                      CWJC No.10391 of 2011
                       Jitendra Kumar Sharma
                                Versus
                      Smt.Mamta Sharma & Anr
                              -----------

02. 05.07.2011. Heard the learned counsel, Sri Ambika Bhagat

appearing on behalf of the petitioner.

This writ application is directed against the order

dated 29.03.2011 passed by Principal Judge, Family Court,

Jamui in Matrimonial Case No.44 of 2009 whereby the

learned Court below directed the petitioner to pay Rs.1500/-

per month as maintenance to the respondent and also to pay

Rs.5000/- per month as litigation cost.

The learned counsel for the petitioner submitted that

the learned Court below has wrongly without assessing the

income of petitioner directed to pay Rs.2000/- including

litigation cost per month to the respondent. From perusal of

the impugned order, it appears that the learned Court below

has considered the evidences adduced on behalf of the

petitioner himself and came to the conclusion that the

petitioner runs a furniture shop in Jamui market and then

passed the order.

In view of the above fact that the order passed is

based on evidence, I do not find any illegality in the

impugned order. Accordingly, it cannot be interfered with in

writ jurisdiction. Accordingly this writ application is

dismissed.

Sanjeev/-                                      (Mungeshwar Sahoo,J.)
 2