IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.1825 of 2009
Nanhaki Ram s/o Late Badri Ram resident of
village- Chadhua, P.S. Kudhni, District-
Muzaffarpur.
... Petitioner.
Versus
1. The State Of Bihar
2. Phul Kumari Devi wife of Nanhaki Ram
resident of village- Chadhua P.s. Kudhani,
District Muzaffarpur, at present D/o Soman
Ram of village- Muksudpur, P.S. Meenapur,
District- Muzaffarpur.
... Opposite Parties.
-----------
2. 14.11.2011 The husband- petitioner has preferred
this revision application against the judgment
and order dated 27.8.2009 passed by the learned
Principal Judge, Family Court, Muzaffarpur in
Maintenance Case No. 85 of 2007 by which the
petitioner has been directed to pay a sum of
Rs.1500/- per month to his wife- opposite party
no. 2 for her maintenance.
The main contention of learned
counsel for the petitioner is that he does not
get salary per month and he is also unable to
pay the amount of maintenance per month. At
present, the petitioner is ready to pay a sum
of Rs.10,000/- in the Court of learned
Principal Judge, Family Court, Muzaffarpur in
favour of the opposite party no. 2 against the
impugned order within a period of three weeks.
Issue notice to opposite party no. 2
2
both under ordinary process and registered
cover, for which requisites etc. must be filed
within a period of one week, failing which this
application shall stand rejected as against
them without further reference to a Bench.
Put up this case immediately after
service of notice.
In the meantime, if the aforesaid
amount is deposited by the petitioner in favour
of opposite party no. 2 in the court of learned
Principal Judge, Family Court, Muzaffarpur, no
any coercive steps will be taken against the
petitioner. Opposite Party no. 2 will be at
liberty to withdraw the aforesaid amount.
Kanchan (Amaresh Kumar Lal, J.)