High Court Punjab-Haryana High Court

Naresh Kumar vs Smt. Kesho Devi And Others on 20 August, 2009

Punjab-Haryana High Court
Naresh Kumar vs Smt. Kesho Devi And Others on 20 August, 2009
        IN THE HIGH COURT OF PUNJAB AND HARYANA
                       AT CHANDIGARH.

                                   Criminal Misc. No.M-22860 of 2009 (O&M)

                                   Date of Decision: 20.8.2009.

Naresh Kumar
                                                   ....Petitioner

               Versus

Smt. Kesho Devi and others
                                                    ...Respondents

CORAM : Hon'ble Mr. Justice Rajesh Bindal

Present:-      Mr. Parminder Singh, Advocate
               for the petitioner.

RAJESH BINDAL J.

                        ****

The challenge in the present petition is to the order passed by

learned Court below whereby maintenance has been granted to the

respondents.

Respondent No.1 was married with Ranjit Singh, brother of the

petitioner. However, unfortunately he expired in the year 1984. It is pleaded that

after the death of husband of respondent No.1 a karewa marriage was

performed with petitioner, who was younger brother of husband of respondent

No.1. Thereafter even two children were also born on 24.12.1988 and on

6.8.1995. On refusal of the petitioner to maintain his wife and the children born

from the respondent No.1, the Court below has fixed maintenance at the rate of

Rs. 1500/- per month which cannot be said on higher side.

The petition is dismissed.




                                                (RAJESH BINDAL)
20.8.2009                                            JUDGE
Reema