High Court Patna High Court - Orders

Shyam Prasad Bhattacharya vs Smt.Shushmita Bhattacharya @ K on 8 September, 2011

Patna High Court – Orders
Shyam Prasad Bhattacharya vs Smt.Shushmita Bhattacharya @ K on 8 September, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Civil Writ Jurisdiction Case No.12722 of 2011
                                       Shyam Prasad Bhattacharya
                                                   Versus
                                   Smt.Shushmita Bhattacharya @ K
                                      ----------------------------------

05. 08.09.2011. Heard the learned counsel for the petitioner.

The learned counsel for the petitioner

submitted that the petitioner has retired from the

military service in the year 2003 and his pension was

fixed at Rs.1,809 when he retired. The learned counsel

further submitted that the learned Court below directed

the petitioner to deposit Rs.50,000 towards the

educational expenses for the two daughters and

Rs.3,000 per month as maintenance to the respondent.

Issue notice to the respondent in admission

matter. The petitioner shall take steps for notice in

admission matter in ordinary process as well as

registered post both for which the requisites must be

filed within one week. Peremptory.

Rule returnable two months thereafter.

In the meantime, the petitioner shall comply

the impugned order passed by the Court below

regarding payment of maintenance of Rs.3,000 per

month. So far payment of Rs.50,000 to the daughters

are concerned, it is stayed.

Saurabh                                              (Mungeshwar Sahoo, J.)