High Court Punjab-Haryana High Court

Smt. Anuradha vs Sandeep Kumar on 6 November, 2009

Punjab-Haryana High Court
Smt. Anuradha vs Sandeep Kumar on 6 November, 2009
            IN THE HIGH COURT OF PUNJAB AND HARYANA
                      AT CHANDIGARH

                             Criminal Misc. No. M-31203 of 2009 (O/M).
                                Date of Decision : November 06, 2009.

Smt. Anuradha
                                                              ...... Petitioners.
                                   Versus.

Sandeep Kumar
                                                            ..... Respondents.

CORAM: HON’BLE MR. JUSTICE AUGUSTINE GEORGE MASIH.

Present:-    Ms. Anju Arora, Advocate,
             for the petitioner(s).

AUGUSTINE GEORGE MASIH, J. (ORAL).

In the present petition, the challenge is to the order dated

24.08.2009 (Annexure-P-3), passed by the learned Additional Sessions

Judge, Jalandhar, in Criminal Revision No. 40 of 2008, which revision

petition preferred by respondent (husband) against order dated 13.05.2008

(Annexure-P-2), passed by the learned Judicial Magistrate 1st Class,

Jalandhar, vide which maintenance amount, which was to be paid to the

petitioner, was assessed as Rs. 2,500 per month.

Counsel for the petitioner contends that respondent (husband) is

running a reputed sweet shop and has a share of 12 acres in agricultural land.

She further contends that a meager amount of Rs. 1,500/- per month, which

has been awarded under Section 125 Cr.P.C., is not enough for survival. She

on this basis contends that order dated 24.08.2009 (Annexure-P-3), passed by

the learned Additional Sessions Judge, Jalandhar, cannot be sustained.

I have heard counsel for the petitioner and have gone through

the impugned order dated 24.08.2009 (Annexure-P-3), passed by the learned
Criminal Misc. No. M-31203 of 2009. -2-

Additional Sessions Judge, Jalandhar, as also order dated 13.05.2008

(Annexure-P-2), passed by the learned Judicial Magistrate 1st Class,

Jalandhar.

Learned Judicial Magistrate 1st Class, Jalandher, while deciding

application under Section 125 Cr.P.C., preferred by the petitioner, had

assessed the income of respondent (husband) as Rs. 4,000/- per month. Out

of this income, maintenance of an amount of Rs. 2,500/- per month was

granted to the petitioner. The revision petition preferred by respondent

(husband) against the said order was allowed by the learned Additional

Sessions Judge, Jalandhar, while considering the factum that the income of

respondent (husband) was assessed as Rs. 4,000/- per month. Apart from his

own expenses, he has old parents to support and maintain and also has to

take care of the relatives, especially married sisters, who have to visit

parental house. On taking into consideration these aspects, learned

revisional court had reduced the amount of maintenance from Rs. 2,500/- per

month to Rs. 1,500/- per month, which is fully justified. The contention of

counsel for the petitioner that respondent (husband) is running a reputed

sweet shop and is a shareholder of agricultural land, had not been believed

by the learned Trial Court, and, therefore, at this stage, it cannot be said that

the income of respondent (husband) is more than Rs. 4,000/- per month.

Finding no merits in the present petition, the same stands

dismissed.

(AUGUSTINE GEORGE MASIH)
JUDGE
November 06, 2009.

sjks.