Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Lalita Devi @ Meena Devi vs The State Of Jharkhand
2026 Latest Caselaw 812 Jhar

Citation : 2026 Latest Caselaw 812 Jhar
Judgement Date : 6 February, 2026

[Cites 0, Cited by 0]

Jharkhand High Court

Lalita Devi @ Meena Devi vs The State Of Jharkhand on 6 February, 2026

Author: Sanjay Kumar Dwivedi
Bench: Sanjay Kumar Dwivedi
                IN THE HIGH COURT OF JHARKHAND, RANCHI
                        Criminal Revision No. 571 of 2023
                                       ----

1. Lalita Devi @ Meena Devi

2. Khushi @ Bulbul Kumari

3. Emeshwar Kumar Sahu .... Petitioners

-- Versus --

1. The State of Jharkhand

2. Anant Kumar Sahu .... Opposite Parties With Criminal Revision No. 805 of 2023

----

                Anant Kumar Sahu                      .... Petitioners
                                                         --     Versus        --
             1. The State of Jharkhand
             2. Lalita Devi @ Meena Devi
             3. Khushi @ Bulbul Kumari
             4. Emeshwar Kumar Sahu                        .... Opposite Parties


                                     ----

CORAM: HON'BLE MR. JUSTICE SANJAY KUMAR DWIVEDI

---

For the Petitioner :- Mr. Rajesh Kr. Mahtha, Advocate For the State :- Mr. Subodh Kr. Dubey, Advocate For O.P. No.2 :- Mrs. Pinki Kumari, Advocate

----

05/06.02.2026 Learned counsel appearing for the husband submits that he has

come forward with a bank draft of Rs.1 lakh in favour of wife and in the

course of proceeding the said bank draft has been handed to Mr. Rajesh

Kumar Mahtha and Mr. Rajesh Kumar Mahtha will handover the said bank

draft to the wife namely Lalita Devi @ Meena Devi.

2. The matter is arising out of matrimonial dispute and in that

view of the matter the petitioners are being sent for mediation in light of

"Mediation For the Nation Drive 2.0".

--1-- Criminal Revision No. 571 of 2023 with Criminal Revision No. 805 of 2023

3. Since the aforesaid amount has been paid and in that view of

the matter till the mediation the distress warrant shall be kept at

abeyance against the husband namely Anant Kumar Sahu in connection

with Original Maintenance Case No.29 of 2020 pending in the Court of

learned Additional Principal Judge, Additional Family Court, Bermo at

Tenughat.

(Sanjay Kumar Dwivedi, J.) Dated 06.02.2026 Sangam/

--2-- Criminal Revision No. 571 of 2023 with Criminal Revision No. 805 of 2023

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter