High Court Punjab-Haryana High Court

Manoj Kumar vs Geeta Devi on 19 March, 2009

Punjab-Haryana High Court
Manoj Kumar vs Geeta Devi on 19 March, 2009
     In the High Court of Punjab and Haryana at Chandigarh


                         Criminal Misc. No.M-5689 of 2009
                         Date of decision: 19.3.2009


Manoj Kumar

                                                     ......Petitioner

                          Versus



Geeta Devi

                                                   .......Respondent


CORAM: HON'BLE MRS. JUSTICE SABINA


Present:     Mr.J.S.Hooda , Advocate,
             for the petitioner.

                  ****


SABINA, J.

This petition has been filed by Manoj Kumar under

Section 482 of the Code of Criminal Procedure for quashing of order

dated 2.12.2006 (Annexure P-1) passed by the Judicial Magistrate,

Ist Class, Palwal, whereby he was directed to pay interim

maintenance @ Rs.1,200/- per month to the respondent; and

judgment dated 19.12.2008 (Annexure P-2), vide which the order

dated 2.12.2006 (Annexure P-1) was upheld by the Additional

Sessions Judge, Faridabad.

Respondent Geeta Devi filed a petition under Section 125

of the Code of Criminal Procedure (‘Cr.P.C.’ for short) against the

present petitioner. Vide order dated 2.12.2006 (Annexure P-1),

interim maintenance @ Rs.1,200/- per month was allowed to the
Criminal Misc. No.M-5689 of 2009 -2-

respondent.

Learned counsel for the petitioner has submitted that the

petitioner is merely working as a barber and does not have sufficient

means even to maintain himself.

The factum of marriage of petitioner with the respondent

is not in dispute. The petitioner is working as a barber in a village. A

provision under Section 125 Cr.P.C. has been incorporated with a

view to protect the deserted wives from starvation and vagrancy.

The provision is remedial rather than punitive. It is the duty of the

petitioner to maintain his wife. Learned counsel for the petitioner has

failed to point out that the respondent is capable of maintaining

herself.

Hence, the impugned orders do not call for any

interference. The amount of interim maintenance allowed by the

Courts below cannot be said to be on the higher side in these days of

high prices.

Accordingly, this petition is dismissed.

(SABINA)
JUDGE
March 19, 2009
anita