Allahabad High Court High Court

Shiv Kumar vs State Of U.P. & 3 Ors. on 4 February, 2010

Allahabad High Court
Shiv Kumar vs State Of U.P. & 3 Ors. on 4 February, 2010
Court No. - 28

Case :- U/S 482/378/407 No. - 4851 of 2009

Petitioner :- Shiv Kumar
Respondent :- State Of U.P. & 3 Ors.
Petitioner Counsel :- Alok Kr. Misra
Respondent Counsel :- Govt. Advocate

Hon'ble Alok K. Singh,J.

Heard learned counsel for the petitioner and learned A.G.A. who has put in
appearance on behalf of the State, opposite party no. 1.
Issue notice to opposite party nos. 2 to 4 returnable at an early date.
List immediately after service.

Steps may be taken within two weeks days by registered post failing which
the interim order which is being passed herein below shall come to an end
automatically.

The operation of the impugned order shall remain stayed provided the
petitioner deposits an amount of Rs.25,000/- (Rupees Twenty Five thousand
only) or half of the amount of arrears whichever is less, within one month
from today in the lower court and continues to deposit the amount of monthly
maintenance of Rs.1000/- in favour of the wife (opposite party no.2) and Rs.
500/- each in favour of both the children i.e. opposite parties nos. 3 and 4 by

10th of every month. If the aforesaid amount is deposited, the same may be
withdrawn by the opposite party no. 2 (wife), Smt. Meena Kumari.
In case of non payment of any of the aforesaid amount this order shall come
to an end automatically.

Order Date :- 4.2.2010
Kanhaiya