Bombay High Court High Court

Anil Rangnath Chavan & Anr vs Meera Shivaji Chavan & Anr on 2 December, 2008

Bombay High Court
Anil Rangnath Chavan & Anr vs Meera Shivaji Chavan & Anr on 2 December, 2008
Bench: Anoop V.Mohta
                                       [1]



              IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                     CIVIL APPELLATE JURISDICTION
                    WRIT PETITION NO.2623 OF 2008




                                                                             
    Anil Rangnath Chavan & Anr.                    ....     Petitioners
            Vs.
    Meera Shivaji Chavan & Anr.                    ....     Respondents




                                                    
    Shri Ganesh K. Gole for the Petitioners.

    Shri G.M. Savagave for the Respondents.




                                                   
                                       CORAM: ANOOP V. MOHTA, J.

DATED: DECEMBER 2, 2008

P.C:

1. The

petitioners have challenged the order dated

3-12-2007 whereby the application filed by the

respondents for maintenance is allowed and the

petitioners are directed to pay to the respondents

herein Rs.1000/- per month as maintenance from

28-11-2005. Admittedly, the respondents’ suit for

partition has been decreed and the appeal filed by the

respondents is pending. Pending the suit for partition,

the petitioners moved this application in the appeal

against the order whereby her suit for maintenance was

dismissed.

2. There are clear averments made that she has no

source of income and to maintain herself and her minor

daughter she requires certain amount regularly. The

Court, in fact, on Exhibit-12 has already passed some

::: Downloaded on – 09/06/2013 14:06:31 :::
[2]

order and granted a limited relief, restricting it to

the litigation expenses and S.T. fares but no order was

passed, as prayed in the present application.

3. The finding given by the Court below while

rejecting the application is that once suit for

partition is filed and the same is pending for final

adjudication, there is no question of filing such

maintenance application by the person like the applicant

who is admittedly the widow of one of the brothers in

the family and her claim of partition unless adjudicated

finally. It is
ig difficult to accept the case of the

respondents to say that she is not at all entitled for

maintenance. A widow with a minor definitely needs

regular income to maintain herself and her daughter.

The property of her late husband if is the

subject-matter of the partition suit, pending the

decision she is definitely entitled for some

maintenance, at least out of the share of her husband.

In this background, I am of the view that such

application needs to be allowed as the respondents are

entitled for the maintenance pending the decision in the

suit/appeal for partition. However, it is made clear

that whatever amount she is entitled pursuant to this

order will be subject to adjustment if ultimately the

suit/appeal for partition is allowed and if she gets the

share in the suit property.

::: Downloaded on – 09/06/2013 14:06:31 :::

[3]

4. Taking all these into account, I see there is no

reason to interfere with the impugned order. However,

six weeks’ time is granted to make the payment. The

parties are at liberty to settle the matter. The

petition is accordingly disposed of.

(ANOOP V. MOHTA, J.)

sjs/D8wp2623.8

::: Downloaded on – 09/06/2013 14:06:31 :::