IN THE HIGH COURT OF JHARKHAND RANCHI
Cr. Revision No. 1066 of 2008
Vinod Kumar Verma ... ... ... Petitioner
Versus
The State of Jharkhand
Smt. Madhuri Devi Opp. Parties
CORAM: THE HON'BLE MR. JUSTICE PRASHANT KUMAR
............
For the Petitioner : Mr. Sunil Kumar
For the Opp. Party : Mr. A.P.P.
For the O.P.No.-2 Mr. Ananda Sen,
ORDER
13/14.9.2011
This revision has been filed against the order dated
23.09.2008 passed by Principal Judge, Dhanbad in M.P. Case No. 87
of 2006 whereby he allowed the maintenance application filed by
opposite party no. 2 and directed petitioner to pay maintenance of Rs.
3,000/- to the opposite party no. 2 and 1,000/- to the daughter.
From perusal of impugned order I find that petitioner had
not cross examined the witnesses produced by opposite party. It also
appears that petitioner had also not adduced any evidence in support
of its case. Considering the aforesaid facts and circumstances, court
below accepted the case of opposite party and passed impugned
order. I find no illegality in the same order. Accordingly, this revision is
dismissed being devoid of any merit.
(Prashant Kumar, J.)
Binit