Court No. - 50 Case :- CRIMINAL REVISION No. - 2691 of 2010 Petitioner :- Madan Mohan Sharma Respondent :- State Of U.P. & Another Petitioner Counsel :- Anil Srivastava Respondent Counsel :- Govt. Advocate Hon'ble Ashok Kumar Roopanwal,J.
Heard Mr. Anil Srivastava, learned counsel for the revisionist, learned AGA
for the State and perused the record.
Issue notice to respondent no. 2, who may file counter affidavit within four
weeks. Rejoinder affidavit, if any, may be filed within two weeks thereafter.
List immediately after expiry of the aforesaid period.
By the next date of listing the operation of the impugned order dated
18.5.2010 passed by the Judge, Family Court, Agra, in Marriage Petition No.
118 of 2007, Smt. Preeti Vs. Madan Mohan Sharma, shall remain stayed
provided the revisionist pays all the due amount till August 2010 calculated at
the rate of Rs. 2000./- per month from the date as ordered by the trial court by
31.8.2010 and continues to pay the same by 7th day of each month from
September 2010.
The amount so deposited by the revisionist may be withdrawn by respondent
no. 2.
Order Date :- 20.7.2010
Pcl