Court No. - 50 Case :- CRIMINAL REVISION No. - 105 of 2010 Petitioner :- Mushahid Hussain Respondent :- State Of U.P. And Others Petitioner Counsel :- Amit Singh Respondent Counsel :- Govt. Advocate Hon'ble Mrs. Poonam Srivastava,J.
Heard learned counsel for the revisionist.
Submission is that Rs. 900/- has been awarded from the date of
application which is 16.3.2005. The revisionist shall deposit Rs.
10,000/- within a month towards arrears and continues to deposit
maintenance @ Rs.900/- per month by 10th of each month which
shall be disbursed in favour of O.P. No.2 without any security.
Issue notice to the O.P.No.-2 and 3 returnable at an early date.
Learned A.G.A. accepted notice on behalf of respondent No.-1.
Respondent No.-2and 3 may file counter affidavit within period of
three weeks from the date of receipt of notice. Learned A.G.A.
may also file counter affidavit within four weeks. Rejoinder
affidavit may be filed within three weeks thereafter.
List this case after expiry of the aforesaid period.
In the event revisionist deposits aforesaid amount Rs.10,000/- and
continues payment of Rs. 900/- per month is made, operation of
the impugned order dated 10.12.2009 passed by Principal Judge,
Family Court, Moradabad in Criminal case No. 74/11 of 2005
shall remain stayed. In the event of default this liberty stands
automatically vacated.
Order Date :- 12.1.2010
S.A.A.Rizvi