High Court Jharkhand High Court

Prayag Mahato vs Shakuntala Mahato on 6 January, 2011

Jharkhand High Court
Prayag Mahato vs Shakuntala Mahato on 6 January, 2011
               IN THE HIGH COURT OF JHARKHAND AT RANCHI
                      F.A. No. 5 of 2007

         Prayag Mahato              .......    ..................      ... Appellant

                               -- Versus --
         Shakuntala Mahato           ....... ....................       ... Respondent
                             ---------
         CORAM: HON'BLE THE CHIEF JUSTICE
                     HON'BLE MR. JUSTICE D. N. PATEL
                             ---------
         For the Appellant   :       Mr. Milan Kumar Dey
         For the Respondent  :       Mr. A.K. Mahto
                             ---------

06/ 06.01.2011

This appeal shall be heard.

Since the respondent has already appeared, no notice need be issued.
The effect and operation of the impugned order, so far it relates to the
payment of maintenance to the wife is concerned, is stayed. However the husband
will continue to pay the maintenance to the daughter.

(Bhagwati Prasad, C.J.)

(D.N. Patel, J.)
SI/Alankar