High Court Patna High Court - Orders

Mukund Prasad vs The State Of Bihar & Anr on 14 September, 2011

Patna High Court – Orders
Mukund Prasad vs The State Of Bihar & Anr on 14 September, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                CR. REV. No.855 of 2009
                                      Mukund Prasad
                                             Versus
                                The State of Bihar & Anr.
                                          -----------

5. 14.09.2011 The husband-petitioner has preferred this

revision application against the order dated 4.07.2008 passed

by the learned Principal Judge, Family Court, Chapra in

Maintenance Case No.105/04 by which he has been directed

to pay a sum of Rs.1000/-per month to his wife.

It is submitted that the petitioner is ready to

deposit a sum of Rs.10,000/- in the Family Court in favour of

his wife within three weeks against the impugned order.

Issue notice to opposite party no.2 under

ordinary process as well as registered post with A/D for which

requisites etc. must be filed within a week; failing which this

application shall stand rejected without further reference to a

Bench.

In the meantime, no coercive steps will be taken

against the petitioner, if the aforesaid amount is deposited in

the Family Court.

Put up this case after service of notice.

V.K. Pandey                                ( Amaresh Kumar Lal, J.)