Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

CRLR/64/2025
2025 Latest Caselaw 2062 UK

Citation : 2025 Latest Caselaw 2062 UK
Judgement Date : 13 February, 2025

Uttarakhand High Court

CRLR/64/2025 on 13 February, 2025

Author: Ravindra Maithani
Bench: Ravindra Maithani
       Office N ot e s,
Date      r e por t s,
         or de r s or                    COURT'S OR JUD GE'S ORD ERS
       pr oce e dings
       or dir e ct ions
              a nd
        Re gist r a r 's
        or de r w it h
        Sign a t u r e s
                           CRLR No.64 of 2025
                           Hon'ble Ravindra Maithani, J.

Mr. Jai Krishna Pandey, Advocate for the revisionist.

The challenge in this revision is made to the judgment and order dated 16.12.2024, passed in Criminal Case No.259 of 2023, Smt. Reshma and others vs. Shri Tosif, by the court of Additional Principal Judge, First Family Court, Dehradun. By it, the revisionist has been directed to pay `17,500/- per month (Rs.7,500/- to respondent no.1 and Rs.5,000/- each to respondent nos.2 and 3) as maintenance. Heard.

Having considered, this Court is of the view that this matter requires deliberation. Admit.

Issue notice to respondent nos.1 to 3, returnable within six weeks. Steps to be taken within a week.

List on 05.05.2025.

(Ravindra Maithani, J.) 13.02.2025 Sanjay

 
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