IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.845 of 2009
Manju Devi, wife of Sunil Kumar, daughter of Sri Awadh Sah, resident of
Village- Koiriya Tola, Raxaul, P.S. Raxaul, District- East Champaran.
...... petitioner
Versus
1. The State Of Bihar
2. Sunil Kumar, son of Rameshwar Prasad, resident of Village- Koiriya Tola,
Raxaul, P.S. Raxaul, District- East Champaran.
.... Opposite parties
-----------
7 17.08.2011 The accused petitioner has preferred this revision
application under Section 19(4) of the Family Court Act against
the order dated 29.11.2008 passed by the Principal Judge,
Family Court, Motihari in Maintenance Case No. 207 of 2006 by
which the prayer of the petitioner for grant of ad interim
maintenance has been refused.
Heard learned counsel for the petitioner and the
learned A.P.P. for the State.
It appears from the impugned order that the prayer of
the petitioner for grant of ad interim maintenance has been
rejected and the case has been fixed for evidence on behalf of the
petitioner, more than two years have passed.
Considering the facts and circumstances, no
interference in the impugned order is required at this stage. The
petitioner may take necessary step for the final disposal of the
Maintenance Case No. 207 of 2006 itself.
This petition stands disposed of.
( Amaresh Kumar Lal, J.)
Md. Ibrarul