High Court Patna High Court - Orders

Shama Yasmin & Ors vs Faizi Abdul Qadir Shahidi on 21 July, 2011

Patna High Court – Orders
Shama Yasmin & Ors vs Faizi Abdul Qadir Shahidi on 21 July, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   CR. REV. No.873 of 2009
            1. Shama Yasmin, wife of Faizi Abdul Qadir Shahidi, D/o
                Samsuddin Ahmad
            2. Raina
            3. Faina
                (Both are daughters of Faizi Abdul Qadir Shahidi and minor
                daughters under the guardianship of their mother Shama Yasmin
                and all resident of 20 Mecleod Street, P.S.-Park Street, Kolkata-
                700017 (W.B. at present C/o Azeezul Hassan, Choudhary
                Mohalla, Katihar, P.S. & District- Katihar)
                                     Versus
           Faizi Abdul Qadir Shahidi, son of Late...., resident of Mecleod
           Street, P.S.-Park Street, Kolkata, 700017 (W.B.)
                                              -----------

3. 22-07-2011 The wife and children of the opposite party

have preferred this revision application under Section 19

(4) of the Family Courts Act, 1991 against the order dated

17.03.2009 passed by the learned Principal Judge I/c,

Family Court, Katihar under Section 125 (i) of the Cr.P.C.

in Maintenance Case No.61 of 2007 granting a sum of

Rs.1500/-per month to the petitioner no.1, Rs. 500/-per

month each to the petitioner nos. 2 and 3 as interim

maintenance to be paid by the opposite party.

Heard Mr. Nawal Kishore Singh, learned

counsel for the petitioners and Mr. Prakash Chandra Jha,

learned counsel for the opposite party.

The main contention of the learned counsel for

the petitioners is that admittedly the petitioners are the wife
2

and minor children of the opposite party. The petitioners

are unable to maintain themselves, whereas, the opposite

party has sufficient means. According to the petitioners,

income of the opposite party at that time was not less than

Rupees one lac per month. The amount of maintenance is

insufficient and the maintenance amount should be

enhanced. The petitioners are unable to maintain

themselves with this meagre amount of ad interim

maintenance.

Learned counsel for opposite party submits that

the impugned order has been passed as interim maintenance

and the main case is still pending and the opposite party is

ready to cooperate with the court for final disposal of the

case and the main case itself may be disposed of within a

period of three months and the opposite party will fully

cooperate with the court.

After hearing the learned counsels for both the

parties and in view of the undertaking given by the opposite

party, it appears that it will be better that the final order in

the maintenance case should be passed at an early date.

Both the parties are directed to cooperate with the learned

Principal Judge, Family Court, Katihar in final decision in
3

the maintenance case no.61/07, the learned Principal Judge

will take necessary steps for disposal of the maintenance

case finally within a period of three months.

With this direction, this application stands

disposed of.

V.K. Pandey                         ( Amaresh Kumar Lal, J.)