IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.1511 of 2007
SUNIL KUMAR YADAV S/O- SRI ATMA YADAV, R/O- VILLAGE- BANIA
CHAPAR, P.S.- KATEYA, DIST.- GOPALGANJ.
Versus
1. THE STATE OF BIHAR
2. CHANDRAWATI DEVI, W/O- SUNIL KUMAR YADAV, R/O-
VILLAGE- BANIA CHAPAR, P.S.- KATEYA, DIST.- GOPALGANJ.
For the petitioner : Mr. Awanish Kr. Pandey, Advocate.
For the State : Mr. Jharkhandi Upadhyay, APP
-----------
3 27.08.2010 Heard learned counsel for the petitioner.
This application filed by the husband seeks to challenge
the order dated 9.10.2007 passed on his application filed under
Section 127(2) of the Cr.P.C. whereby the same was considered
and rejected.
Learned trial court has taken a view based on the
materials placed before it that the husband is making efforts to
frustrate the order granting maintenance passed several years ago.
Attempts are being made to negate the said order. It further
appears that the matter was carried to permanent Lok Adalat where
the compromise failed.
Learned counsel for the petitioner states that he is still
prepared to take the wife (O.P. no. 2) back to the matrimonial
home.
I have considered the submissions and gone through the
impugned order. In my view, the present order based on appraisal
of evidence on record does not require any interference.
The application is dismissed.
pkj ( Kishore K. Mandal, J. )