Court No. - 54 Case :- APPLICATION U/S 482 No. - 1056 of 2010 Petitioner :- Mukesh Bhardwaj Respondent :- State Of U.P. And Another Petitioner Counsel :- Upendra Upadhyay Respondent Counsel :- Govt. Advocate Hon'ble Ravindra Singh,J.
Heard learned counsel for the applicant and learned AGA.
In pursuance of the order dated 23.8.2005 passed by the another Bench of this
Court in Criminal Misc. Writ Petition No. 8792 of 2005 applicant had already
deposited the amount of Rs. 71,750/- in Court concerned and he is regularly
paying the maintenance allowance. The aforesaid amount of Rs. 71,750/- was
not deposited within the time. Now learned Court concerned has accepted the
aforesaid amount. Thereafter accepting the aforesaid amount was challenged
by opposite party no. 2 by way of filing the Criminal Revision No. 242 of
2007 the same has been allowed and the applicant has been directed to deposit
the aforesaid amount of Rs. 47,250/- which is not inconsonance of the order
passed by the another Bench of this Court 23.8.2005.
Issue notice to opposite party no. 2 returnable within four weeks.
In view of the above submission learned AGA submitted that the applicant
shall pay regularly the maintenance allowance as directed to paid to opposite
party no. 2. In case he has deposited the amount of Rs. 71,250/- the recovery
of the additional amount shall be kept in abeyance, till the next date of listing.
List on 4.2.2010.
Order Date :- 18.1.2010
prabhat