FAO No.12-M of 2006 1
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
FAO No.12-M of 2006
Date of decision: 19.08.2009
Sukhraj Kaur ..Appellant
Versus
Raghbir Singh ...Respondent
CORAM: HON'BLE MR. JUSTICE VINOD K. SHARMA
Present:- Mr.Parveen K.Kataria, Advocate,
for the appellant.
Mr.D.S.Sandhu, Advocate,
for the respondent.
---
1. Whether Reporters of Local Newspapers may
be allowed to see the judgment?
2. To be referred to the Reporters or not?
3. Whether the judgment should be reported in
Digest?
—
VINOD K. SHARMA,J.(oral)
Appellant/wife has filed this appeal against the judgment and
FAO No.12-M of 2006 2
decree dated 20.10.2005 passed by the learned Additional District Judge,
Amritsar on a petition filed by the respondent/husband under section 13 of
the Hindu Marriage Act (for short the Act) seeking a decree of divorce.
Divorce was sought on the ground of cruelty and desertion.
Allegations of cruelty as well as desertion were denied by the
appellant. The learned matrimonial court on appreciation of evidence
decided issues of cruelty and desertion in favour of the respondent/husband.
The appellant preferred an appeal. She also filed application
under section 24 of the Act for the grant of maintenance pendente lite and
litigation expenses.
Vide order dated 13.7.2009 application moved under section 24
of the Act was allowed and maintenance pendente lite payable was fixed at
the rate of Rs1200/- (Rupees twelve hundred only). The appellant was also
granted litigation expenses of Rs.5500/- (Rupees five thousand and five
hundred only).
The case was adjourned to 29.7.2009 for payment of
maintenance pendente lite and litigation expenses. Respondent/husband
sought 10 days’ time to pay the maintenance fixed by this court.
Today, learned counsel for the respondents states that the
respondent is not in a position to pay the litigation expenses and
maintenance amount as fixed.
In view of the stand taken by the respondent this court has no
option but to strike of defence of respondent/husband.
Ordered accordingly.
FAO No.12-M of 2006 3
In view of the fact that the defence of the respondent stands
rejected on account of non-payment of maintenance pendente lite and
litigation expenses, this appeal is allowed. The petition filed by the
respondent/husband under section 13 of the Act is ordered to be dismissed
but with no order as to costs.
19.08. 2009 ( VINOD K. SHARMA ) rp JUDGE