Allahabad High Court
Shalini Agarwal vs State Of U.P. & Another on 16 July, 2010
Court No. - 54 Case :- APPLICATION U/S 482 No. - 23116 of 2010 Petitioner :- Shalini Agarwal Respondent :- State Of U.P. & Another Petitioner Counsel :- Ashish Mohan Srivastava Respondent Counsel :- Govt. Advocate Hon'ble Vinod Prasad,J.
Heard learned counsel for the applicant and learned A.G.A.
Magistrate is directed to decide the application for interim maintenance dated
21.5.2009 positively within one month after hearing both the parties. He
should have considered that the wife can not live without any source of
livelihood and denying her maintenance is nothing but to say her to starve
death.
This application is disposed of with the aforesaid observation.
Order Date :- 16.7.2010
F.H.