IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.11645 of 2010
KANHAIYA RAWAT SON OF LATE BANSHI RAWAT, RESIDENT OF
VILLAGE MANIA, P.S. GAHAMAR, DISTRICT GAZIPUR (UTTAR
PRADESH) ...... PETITIONER
Versus
1. THE STATE OF BIHAR
2. GURIYA DEVI @ MAMTA DEVI (W/O KANHAIYA RAWAT),
DAUGHTER OF SRI JAGDISH RAWAT, PRESENTLY RESIDING AT
VILLAGE BARHUPAR, P.S. MOHANIA, DISTRICT KAIMUR
(BHABHUA) .... OPPOSITE PARTIES
-----------
3. 8.12.2010 The petitioner has sought quashing of the order
dated 28.1.2010 passed in Maintenance Case No.53 of
2008 by the Principal Judge, Family Court, Kaimur
(Bhabhua), by which he has allowed ad-interim maintenance
to the opposite party no.2.
Considering that this is merely an order of ad-
interim maintenance, I am not inclined to consider the merits
of the case.
The application is dismissed.
Narendra/ ( Anjana Prakash, J. )