C.R. No. 176 of 2009 [1]
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.R. No. 176 of 2009
Date of Decision: December 17, 2009
Anu Thapar
.....Petitioner
Vs.
Deep Thapar
.....Respondent
CORAM: HON'BLE MR. JUSTICE M.M.S. BEDI.
-.-
Present:- Mr.Ashwani Talwar, Advocate
for the petitioner.
Ms. J.J. Kaur, Advocate
for the respondent.
-.-
M.M.S. BEDI, J. (ORAL)
Wife has filed this petition against the order dated September
29, 2008 allowing her application under Section 24 of the Hindu marriage
Act only to the extent of granting her interim maintenance at the rate of
Rs.1300/- per month and Rs.3000/- as litigation expenses in a petition for
divorce filed by the respondent- husband.
C.R. No. 176 of 2009 [2]
Counsel for the petitioner has submitted that in the matrimonial
advertisement, the respondent had specifically mentioned that his salary was
five figures. In support of his submission, he has relied upon the
advertisement dated June 18, 2005.
Counsel for the respondent has contended that on account of
the behaviour and conduct of the petitioner, the husband had to loose his job
and that at present he is getting a sum of Rs.2200/- only as stipend by
working with J.B.Sagar.com and that it has further been argued that at
present he is not doing any job. It has also been submitted that the wife
herself is earning a sum of Rs.5000/- per month by teaching.
After hearing counsel for the parties and taking into
consideration the qualification of the defendant- respondent i.e. he is MSc.
IT and had declared his income to be in five figures, the amount of
Rs.1300/- per month awarded, on the face of it, appears to be unreasonably
low. Though the scope of interference in the exercise of revisional
jurisdiction under Article 227 of the Constitution of India is very limited but
in circumstances where unreasonableness is apparent on the face of record,
the jurisdiction can be exercised, in the interest of justice.
Without expression of any opinion on the income of the
respondent- husband, it is sufficient to observe that with qualification of
M.Sc.IT to his credit and with his capability and capacity to earn in five
figure income and the respondent being an able bodied person, a respectable
amount of interim maintenance can be awarded,. The petitioner will be
entitled to a sum of Rs.2000/- per month as interim maintenance from the
C.R. No. 176 of 2009 [3]
date of her application. She will get litigation expenses of Rs.10000/-
instead of Rs.3000/- awarded by the trial Court.
The impugned order is hereby modified as mentioned,
hereinabove.
Disposed of.
December 17, 2009 (M.M.S.BEDI) sanjay JUDGE