IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.1487 of 2008
UGAM DEVI
Versus
STATE OF BIHAR & ANR
-----------
03. 12.08.2010 Learned counsel for the petitioner submits that
although the learned court below has granted maintenance to
the petitioner payable by her husband in the sum of Rs.700/- per
month but the same is meager, particularly keeping in view the
admitted position that opposite party no.2(husband) to the
present proceeding is in Government employment as a
Teacher.
Let notices in the admission matter be issued to
O.P.No.2 for which requisites etc. under registered cover with
A/D as well as under ordinary process must be filed within ten
days, failing which the petition shall stand rejected without
further reference to the Bench.
( Kishore K. Mandal )
hr