Court No. - 45 Case :- CRIMINAL REVISION No. - 2117 of 2010 Petitioner :- Smt. Geeta Devi & Another Respondent :- State Of U.P. & Another Petitioner Counsel :- Rupak Chaubey,Devesh Kumar Respondent Counsel :- Govt. Advocate Hon'ble Rajesh Dayal Khare,J.
Heard learned counsel for the revisionists and the learned AGA for the State-
respondent.
Learned counsel for the revisionists states that he does not want to press the
present stay application. Accordingly, the present stay application is
dismissed as not pressed.
The present criminal revision has been filed against the Judgment and order
dated 26.3.2010, passed by Principal Judge, Family Court No.1, Jhansi in
Case No.297 of 2008, under Section 125 Cr.P.C. for enhancement of
maintenance from Rs.2500/- to 10,000/-.
Issue notices to opposite party no.2 returnable within four weeks. Steps be
taken within one week.
Learned AGA prays for and is granted four weeks time to file counter
affidavit. Opposite party no.2 may also file counter affidavit within the same
period. As prayed by learned counsel for the revisionists, two weeks thereafter
is granted for filing rejoinder affidavit. List after expiry of the aforesaid
period, before the appropriate Bench.
Order Date :- 10.8.2010
Hasnain