High Court Patna High Court - Orders

Ram Dulari Gupta vs State Of Bihar on 1 July, 2010

Patna High Court – Orders
Ram Dulari Gupta vs State Of Bihar on 1 July, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Cr.Misc. No.19840 of 1998
                                RAM DULARI GUPTA
                                     Versus
                                 STATE OF BIHAR
                                      with
                           Cr.Misc. No.8084 of 1999
                             RAM SUNDAR GUPTA & ORS
                                     Versus
                            THE STATE OF BIHAR & ANR
                                  -----------

13. 1.7.2010. Heard.

It appears that a couple of orders were

passed on 21.5.2010 and before that on 30.4.2010

requiring that the wife Smt.Poonam Gupta was

required to appear before this Court for

receiving the draft of Rs.8,00,000/- which is

the amount towards a settlement of permanent

alimony on account of a direction of the High

Court of Allahabad in a matrimonial proceeding

which was disposed of by that court. It is not

known to this court as to whether the Chief

Judicial Magistrate, Sasaram has acted as per

the directions of this Court and had ensured the

service of the notices as per the Court’s

direction contained in the above noted two

orders passed in the present petition upon Smt.

Poonam Gupta. It is informed by the learned

counsel for the petitioner that in compliance to

the order of this Court properly addressed

notices were places in custody of the Chief
-2-

Judicial Magistrate, Sasaram in the light of

this Court’s order.

Sri Tejbahadur appearing on behalf of

the Opposite Party no.2 submits that he has

contacted the informant as also Opposite Party

no.3 Smt. Poonam Gupta by telephone also,

besides sending letters under Speed Post but

there is no response from either of them. This

Court is making its last effort to put into the

knowledge of the lady Smt. Poonam Gupta,

Daughter of Sri Jay Narayan Gupta, Resident of

Mohalla-Karan Sarai, P.S. Sasaram, District-

Rohtas the requirement of her appearing before

this Court, by directing the Chief Judicial

Magistrate, Sasaram to issue summons through

the officer-in-charge, Town Police Station,

Sasaram to produce the lady before him so that

she may be informed that she is required to

appear before this Court on 24.8.2010. The Chief

Judicial Magistrate, Sasaram shall make a report

to this Court by enclosing the copy of the order

which he might be drawing after production of

the lady before him as an evidence of putting

the above information in the knowledge of the

lady that she is required to appear on the above
-3-

date before this Court when this petition shall

be listed again so as to receiving the draft

towards the payment of her alimony as per the

direction of High Court of Allahabad.

The copy of the order shall be

transmitted to the Chief Judicial Magistrate,

Sasaram(Rohtas) at the cost of the petitioners.

( Dharnidhar Jha, J. )
B.Kr.