IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.1235 of 2008
RABINDRA KUMAR SINGH
Versus
THE STATE OF BIHAR & ANR
-----------
2 01.07.2010 Petitioner, who is husband, assails the order passed
by learned Family Court, Muzaffarpur granting maintenance in
favour of the wife (O.P. no. 2). The order was passed in the year
2008. Learned counsel for the petitioner states that no amount
has been deposited by the petitioner.
Let the petitioner deposit a sum of Rs. 20,000/- within
six weeks in the Court below from today and file affidavit within
the same time in the present proceeding whereafter this matter
shall be considered.
List this matter after seven weeks.
( Kishore K. Mandal, J. )
pkj