High Court Rajasthan High Court - Jodhpur

Bhanwarlal vs Ms.Priyanka on 21 April, 2009

Rajasthan High Court – Jodhpur
Bhanwarlal vs Ms.Priyanka on 21 April, 2009
                                                                          1
                                       S.B.Criminal Misc.Petition No.523/03



   IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                             JODHPUR


                             ORDER

S.B. Criminal Misc. Petition No. 523/03

Bhanwar Lal
Vs.

Ms. Priyanka

Date of order : 21/04/2009

HON’BLE MR.H.R.PANWAR,J.

Mr. K.K.Shah for the petitioner.

Mrs. Suman Porwal for the respondent.

This criminal misc. petition under Section 482 Cr.P.C.

is directed against the order dated 17.6.2003 passed by learned

Sessions Judge, Pali (for short ‘the revisional court’ hereinafter)

whereby the revision petition filed by the petitioner against the

order dated 14.1.2003 passed by Additional Chief Judicial

Magistrate, Pali (for short ‘the trial court’ hereinafter) came to be

dismissed.

I have heard learned counsel for the parties.

It is contended by learned counsel for the petitioner
2
S.B.Criminal Misc.Petition No.523/03

that on an application filed by the respondent who is indisputably

daughter of the present petitioner, the petitioner came with a

case, in the year 2003, he had annual income of Rs. 22,500/-

and in support thereof he has placed on record the income tax

return Ex.D-1 and despite the fact that the petitioner could

establish his annual income to the extent of Rs. 22,500/-, the

trial court granted the monthly maintenance of Rs. 1500/- in

favour of the respondent daughter and therefore, the trial court

fell in error in granting monthly maintenance to the respondent.

Learned counsel for the petitioner further submits that the

revisional court also fell in error in not appreciating the evidence

available on record of the trial court.

Learned counsel appearing for the respondent

submits that the trial court as well as the revisional court found

that the petitioner did not disclose his correct income and on

many questions put to him during cross-examination, he has

avoided the answer or has given vague answer and therefore,

the courts below concluded that the annual income of the

petitioner is much more than what has been disclosed in the

income tax return and therefore, considering the necessity of

respondent daughter granted the monthly allowance of
3
S.B.Criminal Misc.Petition No.523/03

maintenance at the rate of Rs. 1500/- which in any manner

cannot be said to be excessive to maintain a girl of about 9 years

at the relevant time of filing petition and now according to

learned counsel for the parties, the respondent has attained the

age of 17 years.

From the perusal of the record and the statement of

the petitioner, in my view, both the courts below were justified in

concluding that the annual income of the petitioner is much more

than what he has disclosed in the income tax return. The

petitioner has failed to place on record the relevant documents

regarding his income. He came with a case that he is a

Commission Agent and his annual income is Rs. 22,500/-. Both

the courts below also kept in mind what should be a proper

amount of maintenance to maintain a school going girl and more

particularly now the respondent is about 17 years of age, in this

view of the matter, in my view, a sum of Rs.1500/- per month as

maintenance in any manner cannot be said to be on higher side,

on the contrary, keeping in view the market inflation, the

amount of Rs.1500/- per month is hardly an amount to maintain

a girl of 17 years. There is concurrent finding of facts recorded

by both the courts below and therefore, I find no good ground to
4
S.B.Criminal Misc.Petition No.523/03

take a different view than the one taken by the courts below, in

exercise of the inherent jurisdiction of this Court. It cannot be

said that the order impugned would result in serious miscarriage

of justice or abuse of the process of the Court.

The criminal misc. petition is devoid of any merit and it is

therefore, dismissed. Stay petition also stands dismissed.

(H.R.PANWAR), J.

rp