High Court Madhya Pradesh High Court

Vijay Kumar Mishra vs Ushadevi on 10 August, 2011

Madhya Pradesh High Court
Vijay Kumar Mishra vs Ushadevi on 10 August, 2011
                                                                           1




                       F.A.No.457/11




    10.8.2011
          Shri Sanjay K.Agrawal, Counsel for appellant.
            Shri Ravendra Shukla, Counsel with respondent.
            We have heard the parties.
            It appears that there is no possibility for reconciliation
    between the parties. Reconciliation proceedings failed.
            I.A.No.7031/11 under Order 41 rule 5 CPC
            Notice of this application is accepted by Shri Shukla. He
    prays for time to file reply.
            Prayer is allowed. Reply, if any, be filed within a period of
    two weeks.
            Till next date of hearing, following directions are issued:-
    1.      Appellant to furnish security as required under Order 41
    rule 5 CPC to the satisfaction of the trial Court.
    2.      Till further orders, appellant shall continue to make
    payment of Rs.3000/- per month to the respondent as
    maintenance amount in place of Rs.5000/- as directed by the trial
    Court in direction No.2 of the decree.
    3.      So far as expenses of appearance of respondent today is
    concerned, as respondent has appeared alongwith her father
    namely Vishnu Prasad Sharma, we quantify the aforesaid
    expenses at Rs.1000/- payable by the appellant to the respondent
    within a period of 15 days.
            CC. as per rules.


         (Krishn Kumar Lahoti)                    (Smt.Vimla Jain)
                Judge                                 Judge
.

C