Allahabad High Court High Court

Lal Singh vs State Of U.P. And Another on 22 January, 2010

Allahabad High Court
Lal Singh vs State Of U.P. And Another on 22 January, 2010
Court No. - 50

Case :- CRIMINAL REVISION No. - 5601 of 2009

Petitioner :- Lal Singh
Respondent :- State Of U.P. And Another
Petitioner Counsel :- B.N. Rai,Adarsh Kumar
Respondent Counsel :- Govt. Advocate

Hon'ble Mrs. Poonam Srivastav, J.

Supplementary affidavit filed today on behalf of revisionist is
taken on record.

Sri Ghanshyam Dwivedi, Advocate, has accepted notice on behalf
of opposite party no.2. He prays for and is allowed three weeks’
time to file counter affidavit. Rejoinder affidavit may be filed
within three weeks thereafter.

List immediately on expiry of the aforesaid period.

Till the next date of listing, recovery of arrears of maintenance
shall remain stayed provided revisionist deposits Rs.1,25,000/-
(Rupees one lakh twenty five thousand) within a period of six
weeks from today and he continues to deposit Rs.1,500/- towards
maintenance by 1st week of every month, which shall be disbursed
to opposite party no.2 without any security.

In the event revisionist fails to deposit the aforesaid amount then
interim order shall automatically stand vacated.

Order Date :- 22.1.2010
rkg