Court No. - 50 Case :- CRIMINAL REVISION No. - 49 of 2010 Petitioner :- Sohrab Khan Respondent :- State Of U.P. & Others Petitioner Counsel :- Shams Uz Zaman Respondent Counsel :- Govt. Advocate Hon'ble Mrs. Poonam Srivastava,J.
Heard learned counsel for the revisionist.
This revision has been filed against the award of maintenance vide
order dated 26.11.2009 passed by Principal Judge, Family Court,
Jhansi passed in Case No. 215 of 2006.
Appearance has been filed by Shri Amit Singh on behalf of the
wife respondent No.2 Smt. Shaheen Begum. It is kept on record.
He prays for and is allowed three weeks time to file counter
affidavit.
List for admission on expiry of the aforesaid period.
The order dated 26.11.2009 passed by Principal Judge, Family
Court, Jhansi shall remain stayed provided petitioner continues to
deposit Rs. 1200/- per month towards maintenance by 10th day of
every month. The amount so deposited by revisionist shall be
disbursed to the wife without any security. In the event of default
on the part of the revisionist, this interim relief shall automatically
vacated.
Order Date :- 7.1.2010
S.A.A.Rizvi