High Court Patna High Court - Orders

Rajendra Pd.Yadav vs Phula Devi on 5 September, 2011

Patna High Court – Orders
Rajendra Pd.Yadav vs Phula Devi on 5 September, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                     Civil Writ Jurisdiction Case No.14500 of 2011
                                      Rajendra Pd.Yadav
                                            Versus
                                         Phula Devi
                               ----------------------------------

2. 05.09.2011 The learned senior counsel appearing on behalf

of the petitioner submitted that the petitioner is retired

government servant and is receiving only Rs.7323/- as

pension per month but the learned court below by the

impugned order has directed the petitioner to pay a sum

of Rs.4000/- per month as maintenance and Rs.5000/-

lump sum on account of litigation cost. According to the

learned counsel more than 50% has been awarded as

maintenance cost. Further he submitted that he will be

able to pay Rs. 2500/- per month and he will deposit the

same at this rate as directed by the court below to show

his bona fide.

Issue notice to the respondents in admission

matter. The petitioner shall take steps for notice in

admission matter in ordinary process as well as registered

post both for which the requisites must be filed within two

weeks. Peremptory.

In the meantime, the petitioner shall deposit the

arrears from the date of application as directed by the

court below @ Rs.2500/- per month within one month and

also pay the maintenance at the rate of Rs.2500/- for the

month of August by 15th of September and for the month

of September by 15th of October 2011 and so on and so

forth till further order in this writ application is passed.

S.S.                                               (Mungeshwar Sahoo,J.)