Court No. - 5 Case :- CRIMINAL REVISION No. - 1815 of 2010 Petitioner :- Lov Verma Respondent :- State Of U.P. & Another Petitioner Counsel :- Ajay Kumar Mishra Respondent Counsel :- Govt. Advocate Hon'ble Rajesh Dayal Khare,J.
Heard learned counsel for the revisionist and learned A.G.A. for
the State respondents.
The present criminal revision has been filed against the order dated
29.1.2010 passed by Principal Judge, Family Court, Allahabad in
Criminal Case No. 759 of 2007 (Smt. Sapna Singh Vs. Lov
Verma) under Section 125 Cr.P.C., P.S. Cantt, District Allahabad
whereby interim maintenance of Rs. 2500/- has been awarded to
the revisionist.
Issue notice to the opposite party no.2 returnable within a period of
four weeks. Steps be taken within a week.
Learned A.G.A. prays for and is granted four weeks’ time to file
counter affidavit. Opposite party no.2 may also file counter
affidavit within the same period. As prayed by learned counsel for
the revisionist two weeks’ thereafter, is granted for filing rejoinder
affidavit.
List thereafter after expiry of the aforesaid period before
appropriate Bench.
Order Date :- 14.6.2010
Sandeep