1
NON REPORTABLE
IN THE SUPREME COURT OF INDIA
CIVIL APPELLATE JURISDICTION
CIVIL APPEAL NO.6713 OF 2008
(Arising out of SLP) No.17227 of 2007)
Anupam Gupta ...
Appellant
Versus
Sumeet Gupta ...Respondent
ORDER
1. Leave granted.
2. This appeal is directed against an order dated 27th
of August, 2007 passed by the High Court of Delhi
at New Delhi in C.M.No.11168 of 2007 arising out
of CM (Main) No.1718 of 2004 whereby the High
Court had disposed of C.M.No.11168 of 2007 filed
by the appellant for producing additional evidence
with the directions to the appellant to pay
maintenance to the respondent at the rate of
2
Rs.35,000/- per month and clear the arrears
within two weeks.
3. We have heard the learned counsel for the parties
and examined the impugned order. In our view,
the High Court was not justified, while dealing
with the application for acceptance of additional
evidence to direct the husband-appellant to pay
maintenance to the wife-respondent at the rate of
Rs.35,000/- per month and to clear the arrears
within two weeks from the date of passing of the
impugned order.
4. For the reasons aforesaid, the impugned order is
set aside and the application for acceptance of
additional evidence is restored and the High Court
is requested to dispose of the same on merits in
accordance with law. In the event, the respondent
seeks to file any application for payment of
maintenance and also for arrears of maintenance,
3
it would be open for her to make such application
independent of the application for acceptance of
additional evidence. Both the applications if filed,
shall be decided in accordance with law.
5. We are informed that the main matter namely
C.M. No.1718 of 2004 is pending for a long time.
We request the High Court to dispose of the main
matter namely C.M.(Main) No.1718 of 2004 at an
early date preferably within three months from the
date of communication of this order to the High
Court. The impugned order is thus set aside and
the appeal is allowed to the extent indicated
above. There will be no order as to costs.
…………………….J.
[Tarun Chatterjee]
New Delhi; …………………….J.
November 19, 2008. [V.S.Sirpurkar]