High Court Punjab-Haryana High Court

Bani @ Kumar Gautam vs Ladi @ Seema @ Shivani on 3 November, 2009

Punjab-Haryana High Court
Bani @ Kumar Gautam vs Ladi @ Seema @ Shivani on 3 November, 2009
Criminal Revision No.171 of 2008                              -1-



      IN THE HIGH COURT OF PUNJAB AND HARYANA
                   AT CHANDIGARH
                           ****
                                   Criminal Revision No.171 of 2008
                                      Date of Decision:03.11.2009

Bani @ Kumar Gautam
                                                       .....Petitioner
             Vs.

Ladi @ Seema @ Shivani
                                                       .....Respondent


CORAM:- HON'BLE MR. JUSTICE HARBANS LAL


Present:-    Mr. A.K. Singh Goyat, Advocate for the petitioner.

             None for the respondent.
                           ****


JUDGMENT

HARBANS LAL, J.

This revision is directed against the order dated 16.12.2006

passed by the Court of learned Judicial Magistrate Ist Class, Amritsar

whereby he allowed the application of Ladi alias Seema awarding her

interim maintenance allowance at the rate of Rs.1,000/- per month from the

date of filing of the petition.

The brief facts giving rise to this petition are that the

respondent is destitute having no source of her income nor she own or

possess any moveable or immovable property. Her husband has wilfully

and deliberately refused to maintain her although he is an able bodied

person and is earning Rs.12,000/- per month from the tuition work etc.

I have heard the learned counsel for the petitioner, besides
Criminal Revision No.171 of 2008 -2-

perusing the record with due care and circumspection. This case was

adjourned from time to time for arguments, but none had been putting in

appearance on behalf of the respondent despite the fact that this matter for

hearing was also displayed on the net.

Learned counsel for the petitioner strenuously urged that the

petitioner had taken a categoric stand that the marriage was solemnised on

21.2.2002 according to the Hindu Rites and Ceremonies, but they lived

together only for a fortnight as he came to know that his wife was suffering

from acute asthama and they are putting up separately since 8.3.2002. He

has completed his graduation only in 2003 and he is still unemployed. The

learned Court below without appreciating material brought on the record,

passed the impugned order awarding interim maintenance allowance to the

tune of Rs.1,000/- per month to the respondent. The same is liable to be set

aside. He further puts that the learned Court below though noticed in the

impugned order that divorce petition filed by the petitioner has been

decided vide judgment dated 9.8.2005, nonetheless, has passed the

impugned order.

I am unable to persuade myself to agree with these

submissions. Section 125(1)(d), second proviso as well as sub-section (4)

read as under:-

“[Provided further that the Magistrate may, during the

pendency of the proceeding regarding monthly allowance for

the maintenance under this sub-section, order such person to

make a monthly allowance for the interim maintenance of his

wife or such child, father or mother, and the expenses of such
Criminal Revision No.171 of 2008 -3-

proceeding which the Magistrate considers reasonable, and to

pay the same to such person as the Magistrate may from time to

time direct.

Provided also that an application for the monthly

allowance for the interim maintenance and expenses for

proceeding under the second proviso shall, as far as possible, be

disposed of within sixty days from the date of the service of

notice of the application to such person.]

(4) No wife shall be entitled to receive an [allowance for

the maintenance or the interim maintenance and expenses of

proceeding, as the case may be,] from her husband under this

section if she is living in adultery, or if, without any sufficient

reason, she refuses to live with her husband, or if they are

living separately by mutual consent.”

The petitioner has earned the ex-parte divorce decree dated

9.8.2005 (Annexure P.1) on the ground that his wife- respondent was

asthmatic, which she had concealed before marriage and was unable to

have sexual intercourse with him. Firstly, she has been condemned unheard.

Secondly, these grounds do not figure in Section 125(4) ibid. As alleged,

the petitioner is earning Rs.12,000/- per month, though there is nothing on

the record to show that the respondent has wherewithals to make her both

ends meet. To crown it all, the amount of interim maintenance allowance

fixed by the learned Judicial Magistrate is reasonable on its face. As per the

amended law, even after divorce, the wife is entitled to get maintenance

allowance from her husband till she remarries. In these premises, it is found
Criminal Revision No.171 of 2008 -4-

that the impugned order does not warrant any interference. Sequelly, this

petition is dismissed.

November 03, 2009                              ( HARBANS LAL )
renu                                                JUDGE

Whether to be referred to the Reporter? Yes/No