Allahabad High Court High Court

Rajdeo vs Smt. Santava Devi on 2 April, 2010

Allahabad High Court
Rajdeo vs Smt. Santava Devi on 2 April, 2010
Court No. - 34

Case :- FIRST APPEAL No. - 353 of 1997

Petitioner :- Rajdeo
Respondent :- Smt. Santava Devi
Petitioner Counsel :- P.K.Sinha,Sandeep Agarwal,Siddheshwari Prasad
Respondent Counsel :- P.R. Maurya

Hon'ble Prakash Chandra Verma,J.

Hon’ble Ram Autar Singh,J.

The respondent alongwith with her counsel appeared before us in chamber but
the appellant, Raj Deo did not appear.

Learned counsel for the respondent submitted that the appellant did not make
payment of the amount of permanent alimony as directed by this Court vide
order dated 8.3.2010.

In view of fact that the appellant did not appear before us for reconciliation
today, he is directed to make the payment of maintenance allowance @ of Rs.
5,000/- per month to the respondent, Smt. Santawa Devi @ Rita. The said
amount is to be paid in the first week of each month, failing which the
respondent will be entitled to move an application to take legal action against
him for recovery of the said amount in the court below.

List in the next cause list.

Order Date :- 2.4.2010
R