High Court Punjab-Haryana High Court

Shamsher Singh vs Raj Kaur And Another on 1 July, 2009

Punjab-Haryana High Court
Shamsher Singh vs Raj Kaur And Another on 1 July, 2009
Crl. Misc. No. M-39016 of 2006                                      [1]




        IN THE HIGH COURT OF PUNJAB AND HARYANA AT

                               CHANDIGARH.

                                Crl. Misc. No. M-39016 of 2006

                                Date of Decision: July 1, 2009



Shamsher Singh

                                      .....Petitioner

            Vs.

Raj Kaur and another

                                      .....Respondents


CORAM:      HON'BLE MR. JUSTICE M.M.S. BEDI.

                         -.-

Present:-   Petitioner in person.

            Mr. P.S. Sidhu, Addl. A.G., Punjab.

            Mr.A.K. Walia, Advocate for the complainant.

                  -.-



M.M.S. BEDI, J.

Petitioner Shamsher Singh has filed this petition under Section

482 Cr.P.C. for quashing of the order dated April 26, 2006 passed by CJM,

Patiala, fixing maintenance under Section 125 Cr.P.C. at the rate of

Rs.1000/- per month to Raj Kaur and Rs.500/- per month to his son

Rashhpal Singh- respondents No.1 and 2 respectively. This petition was
Crl. Misc. No. M-39016 of 2006 [2]

earlier filed through counsel Sh.Tribhuwan Singla but subsequently the

petitioner opted to appear in person. Since the petitioner was appearing in

person being an aggrieved party himself, he raised a large number of

arguments and subsequently also submitted written arguments.

In nut-shell, the contention of the petitioner is that respondent

No.1 is not legally wedded wife of petitioner as she was earlier married to

Gajjan Singh. She fraudulently performed Chuni ceremony with the

petitioner on September 30, 1996. No ceremony of marriage had taken

place. Petitioner had caught Raj Kaur on May 29, 2004 having affair with

her brother-in-law (i.e. sister’s husband). She was scolded by her parents.

She consumed toilet acid. Matter was ultimately compromised on the

condition that the petitioner would pay a sum of Rs.6 lacs for past, present

and future maintenance (permanent alimony). The petitioner had purchased

property in the name of respondent no.1 and she sold one property on July

19, 2004 and given a power of attorney for rest of the property and an

amount of Rs.6 lacs was paid to respondent No.1. The trial Court ignored

this fact while granting maintenance to the respondents. It was also argued

that the trial Court had failed to appreciate that petitioner has been paying

Rs.2400/- as instalment to the ICICI Bank for housing loan and Rs.2000/- as

house rent and is paying maintenance to his daughter from earlier wife. The

petitioner has challenged his marriage before the competent Court at Patiala

being a void marriage and the case is pending adjudication at the Courts at

Patiala.

Crl. Misc. No. M-39016 of 2006 [3]

I have taken into consideration all the pleas raised by the

petitioner. The main contention is that his marriage with respondent no.1 is

null and void. If a marriage is void, the same has to be got declared from

the Court. The petitioner has submitted that a petition for getting the

marriage declared void is pending. Without expression of any opinion on

the merits of the case, I am of the considered opinion that the petitioner has

got an alternative remedy to file a revision petition challenging the legality

and propriety of the order of grant of maintenance to the respondents. All

the pleas taken by the petitioner in this petition may be raised before the

said Court. Quashing of the impugned order exercising inherent jurisdiction

does not appear to be appropriate. The revisional Court can exercise the

revisional jurisdiction by perusing the relevant record and if any illegality

has been committed, it is always open to the revisional Court to rectify the

illegal mistake.

Petition is dismissed relegating the petitioner to the alternative

remedy.

July 1, 2009                                          (M.M.S.BEDI)
 sanjay                                                 JUDGE