IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19416 of 2010
SURENDRA KUMAR, SON OF BAIJNATH RAM, RESIDENT OF
VILLAGE - GHUTIYA, P.O. JAIPUR, P.S. MALI, DISTT.
AURANGABAD.
-------- PETITIONER.
Versus
1. THE STATE OF BIHAR
2. ANITA DEVI, WIFE OF SURENDRA KUMAR, AT PRESENT
RESIDENT OF VILLAGE - MINI BIGHA, P.O. + P.S.
AURANGABAD, DISTT. AURANGABAD.
------- OPPOSITE PARTIES.
-----------
2. 14.02.2011 Heard the parties.
The petitioner has sought quashing of the order
dated 9.4.2010 passed by the Principal Judge, Family Court,
Aurangabad, in Misc. Case No. 65 of 2007 by which the court
below has ordered payment of the due amount of Rs. 15,000/-.
Considering that on merits the Opposite Party No. 2
was thought fit by the court to be granted maintenance, I am not
inclined to interfere in the matter.
The application is dismissed with the direction to the
Family Court, Aurangabad, to take stringent action against the
petitioner for disobedience of the orders of the court.
( Anjana Prakash, J.)
S.Ali