Bombay High Court High Court

Alan Joseph D’Souza vs Joyee Mariquinha D’Souza on 2 July, 1992

Bombay High Court
Alan Joseph D’Souza vs Joyee Mariquinha D’Souza on 2 July, 1992
Equivalent citations: II (1993) DMC 254
Author: A Cazi
Bench: A Cazi

JUDGMENT

A.A. Cazi, J.

This is a wife’s (respondent) Notice of Motion for interim maintenance, costs of the proceedings and costs for coming down to India for defending the proceedings.

1. The husband (petitioner) has filed the petition for decree of nullity of marriage on the ground of impotency. There are no issues from this marriage. The parties have never lived together in Bahrain as the husband never went to Bahrain. The wife has gone there for earning and according to the submissions made by Mr. Shahapurkar the respondent is earning 273 o Dinars per month and further according to Mr. Shahapurkar presently each Dinar is equivalent to Rs. 80/- in Indian currency. This would give the figure of Rs. 21,840/- as the wife’s income per month. Out of the income of 273 Dinars per month, the wife has given her breakdown of monthly expenses and that is as follows:

        Rentals                      120 Dinars
 Electricity & Water
 Charges (average)                  25 Dinars
 Telephone (average)                70 Dinars
 Food, Clothing, misc. expenses     30 Dinars
 

2. Perhaps the rental, electricity and water charges may be as contended by her, but so far as the telephone, food, clothing and miscellaneous expenses are concerned, this requires some consideration. Telephone 30 Dinars per month is equivalent to Rs. 2,400/- per month. She states that she is required to make these heavy telephone expenses as being necessitated for telephoning to her lawyer in Bombay from Bahrain for the present proceedings. As far 70 Dinars per month which she claims for food, clothing and miscellaneous expenses, this work out to Rs. 5,600/- per month. This is for a single person and seems to be exaggerated. She says that what are luxuries in India are necessities in Bahrain. If she was living with her husband in India at any time then that is the standard to which she would be entitled for the purpose of calculating maintenance amount. She has of her own accord gone for earning money to Bahrain and she now wants her husband to send maintenance to her so that she could live a luxurious life. If her income in 273 dinars per month as claimed by her and expenses are 240 Dinars per month as stated by her, then it still leaves a balance with her. Normally when single persons go from India to Bahrain for the purpose of earning, leaving their spouse or other members of the family behind, it is these persons who go to Bahrain who send the amount for maintenance of their spouse or other members of the family in India. In this case the spouse who has gone to Bahrain for earning wants the other spouse who lives in India to send maintenance to her.

4. As regards the figure of 273 Dinars which she has shown as her monthly income, it must be noted that she is serving in the employment of U.S. Embassy in Bahrain. What purport to be the salary certificates will, on closer examination be found not salary certificates but certain vouchers of certain monthly payments made to the wife by U.S. Disbursing Officer. Most of the payments are for 273 Dinars and odd. One of them is for 281 Dinars. These do not represent the monthly salary which the wife is drawing there.

5. As regards the husband’s income, he has disclosed his monthly average income for the last three years at Rs. 7,000/- per month. This is on the basis of the Income-tax Returns. Even if these do not show the correct income and if the income of the husband is taken to be Rs. 10,000/-per month, the respondent would be entitled to not more than Rs. 2,000/-per month by way of interim maintenance. Rs. 2,000/- per month is a flea bite for a person residing at Bahrain, who is earning Rs. 21,000/- per month. Considering all these circumstances in my opinion no order is called for payment of maintenance or costs by the husband to the wife in this Notice of Motion.

6. Hence the Notice of Motion is dismissed.