IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.1343 of 2009
Shashi Shekhar Prasad
Versus
State Of Bihar & Anr
-----------
2. 26.09.2011 The husband-petitioner has preferred
this revision application under Section 19(4)
of the Family Courts Act, 1984 against the
order dated 29.6.2009 passed by the learned
Principal Judge, Family Court, Jamui in
Maintenance Case No. 15 M of 2008 by which the
petitioner has been directed to pay a sum of
Rs.4000/- per month as a maintenance to his
wife, opposite party no. 2 under Section 125
Cr.P.C. from the date of filing of the
Maintenance Petition.
Heard learned counsel for the
petitioner and Dr. Rabindra Kumar, learned
A.P.P. for the State.
Issue notice to opposite party no. 2,
as to why this application be not
allowed/disposed of at the time of admission
itself, both under ordinary process and
registered cover, for which requisites etc.
must be filed within a period of two weeks,
failing which this application shall stand
rejected as against her without further
2
reference to a Bench.
Put up this case immediately after
receipt of the service report.
During the pendency of this
application, if the petitioner pays a sum of
Rs.25,000/- towards dues within a period of one
month in the Court of Principal Judge, Family
Court, Jamui in favour of opposite party no. 2
and also pays a sum of Rs.2000/- per month to
opposite party no. 2, in that case no coercive
steps will be taken against the petitioner.
Kanchan (Amaresh Kumar Lal, J.)