IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.6602 of 2010
KANCHAN KUMAR TANDON, son of Paras Nath Tandon, resident of village-
Ghorasahan, P.S.-Ghorasahan, District- East Champaran ....Petitioner
Versus
1. THE STATE OF BIHAR &
2. Guddi Kumari, wife of Kanchan Kumar Tandon, D/o Rajendra Prasad, resident
of village- Koluha Pagambarpur, P.S. Ahiyapur, District- Muzaffarpur.
...Opposite Parties
-----------
3/ 07.10.2010 Heard the parties.
The petitioner has sought quashing of the order dated
21.10.2009 by which the Principal Judge, Family Court,
Muzaffarpur, in Maintenance Case No.111 of 2007, has granted
interim maintenance of Rs. 500/- per month to the opposite party
no.2.
It has been submitted that there was a divorce proceeding
pending between the parties which was finally decreed in favour of
the petitioner in which it has been noted that the opposite party no.2
without sufficient cause refused to live with the petitioner and,
therefore, the findings of the divorce proceeding should have been
considered in the present maintenance proceeding.
I am unable to appreciate this argument.
The application is dismissed.
JA/- (Anjana Prakash, J.)