High Court Punjab-Haryana High Court

Dharampal Yadav vs Smt.Kamlesh on 8 September, 2009

Punjab-Haryana High Court
Dharampal Yadav vs Smt.Kamlesh on 8 September, 2009
       IN THE HIGH COURT OF PUNJAB AND HARYANA
                     AT CHANDIGARH

                          Civil Revision No.5112 of 2009 (O&M)
                          Date of Decision 08.09.2009.

Dharampal Yadav
                                                  ...... Petitioner

                          VERSUS

Smt.Kamlesh
                                                  ......Respondent

CORAM:- HON'BLE MR. JUSTICE A.N.JINDAL

Present:     Mr.Gaurakh Nath, Advocate,
             for the petitioner

                          *****

A.N.JINDAL, J(ORAL):

Aggrieved against the order dated 28.07.2009, passed by
District Judge, Rewari, allowing the application of respondent Smt.Kamlesh
for maintenance under Section 24 of the Hindu Marriage Act, the petitioner
has preferred this petition.

The petitioner is a warrant Officer posted at Naliya Gujrat OPS
Adjt 22 AU Air Force, C/o 12 FBSU C/o 56 APO. The respondent has
submitted that though she is not in possession of any salary certificate but
the petitioner is drawing a salary of about Rs.25,000/- to Rs.30,000/- per
month.

Leaving aside the fact that the minors may be in the custody of
the petitioner yet the maintenance to the tune of Rs.4,000/- awarded to the
respondent-wife for her survival, during the pendency of the litigation, is
quite reasonable.

No grounds to interfere.

Dismissed.

(A.N.Jindal)
Judge
08.09.2009
mamta-II