IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.945 of 2009
Rajeshwar Kumar Yadav @ Rajeshwar Kumar Roy @ Bhola Prasad .
--- petitioner.
Versus
1. The State Of Bihar
2. Sobha Devi
--- opp. Parties.
-----------
02 24.06.2011 Petitioner assails the order dated 19.02.2009, passed by learned
Principal Judge, Motihari in Maintenance case no. 247 of 2008
whereby, on a consideration of the materials on record and after hearing
both sides, learned Court below directed payment of ad-interim
maintenance in the sum of Rs. 1200/- (Twelve hundred) per month.
Taking into consideration the fact that the order is ad-interim in
nature and final issue is yet to be adjudicated, this Court is not inclined to
interfere with the impugned order. However, fixation of ad-interim
maintenance will not prejudice the case of the petitioner at the time of
final adjudication of the claims of the parties.
With this observation, the application is disposed of.
( Kishore K. Mandal, J. )
Sym