Allahabad High Court High Court

Smt. Pragati Sangya vs Judge Family Court & Another on 6 July, 2010

Allahabad High Court
Smt. Pragati Sangya vs Judge Family Court & Another on 6 July, 2010
Court No. - 41

Case :- CRIMINAL REVISION No. - 456 of 2004

Petitioner :- Smt. Pragati Sangya
Respondent :- Judge Family Court & Another
Petitioner Counsel :- Harish Chandra Mishra
Respondent Counsel :- A.G.A.

Hon'ble Ram Autar Singh,J.

None appeared for the revisionist in the revised list.

This revision has been preferred against the order dated 6.11.2003 passed by
the Judge, Family Court, Jhansi in case no. 60 of 2001, Smt. Pragati Sangya
Vs. Anil Kumar Sangya under section 127 Cr.P.C. whereby the maintenance
allowance was enhanced to Rs. 1500/- from Rs. 500/- .

The order under revision appears to be based on sufficient ground and the
same does not suffer from any illegality or irregularity.

Consequently, this revision lacks merit and is dismissed.

Order Date :- 6.7.2010
R