1
S.B.Cr.Revsion Petition No.364/2009
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
AT JODHPUR
ORDER
S.B.CRIMINAL REVISION PETITION NO.364/2009
Richpal
Vs.
Smt.Vidhya Devi
Date of Order :: 14/09/2009
PRESENT
HON'BLE MR.JUSTICE H.R.PANWAR
Mr.R.S.Gill, for the petitioner.
Mr.Kailash Khatri, for the non-petitioner.
BY THE COURT:
The instant criminal revision petition under Section
397/401 Cr.P.C. is directed against the order dated 24.2.2009
passed by Additional Sessions Judge (Fast Track), Anoopgarh,
Headquarter Suratgarh (for short, “the Appellate Court”
hereinafter) whereby the appeal filed by the petitioner against
the order dated 3.9.2008 passed by Additional Chief Judicial
Magistrate, Suratgarh (for short, “the trial Court” hereinafter),
was dismissed.
I have heard learned counsel for the parties.
Carefully gone through the orders passed by both the courts
below as also record of the trial court.
2
S.B.Cr.Revsion Petition No.364/2009
The non-petitioner-Smt.Vidhya Devi who is legally
wedded wife of the petitioner filed a petition under Section 23
of the Protection of Women from Domestic Violence Act, 2005
(for short, “the Act of 2005” hereinafter) before the trial court.
Along with the petition, an application seeking interim monthly
allowance of maintenance has also been filed. The trial court by
order dated 3.9.2008 granted interim monthly allowance of
maintenance at the rate of Rs.1000/- per month in favour of
the non-petitioner. From the perusal of the orders impugned, in
my view, both the courts below were justified in passing the
orders impugned. I do not find any error or illegality in the
orders impugned warranting interference in revisional
jurisdiction.
The criminal revision petition is, therefore,
dismissed. Record of the trial court be returned forthwith.
(H.R.PANWAR), J.
NK
3
S.B.Cr.Revsion Petition No.364/2009
S.B.CRIMINAL MISC.STAY PETITION NO.719/2009
IN
S.B.CRIMINAL REVISION PETITION NO.364/2009
Date of Order :: 14/09/2009
HON’BLE MR.JUSTICE H.R.PANWAR
Mr.R.S.Gill, for the petitioner.
Mr.Kailash Khatri, for the respondent.
Since the criminal revision petition itself has been
dismissed, the stay petition also stands dismissed.
(H.R.PANWAR), J.
NK