Bombay High Court High Court

Ashok vs Sou. Rajni Ashok Ramatkar on 25 September, 2009

Bombay High Court
Ashok vs Sou. Rajni Ashok Ramatkar on 25 September, 2009
Bench: R.Y. Ganoo
      crra63.08.odt                                                      
                                                                                                                       
                                                                                                                        1  /  5 



                    IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                             NAGPUR BENCH AT NAGPUR.




                                                                                                                      
                   CRIMINAL  REVISION APPLICATION NO. 63 OF 2008




                                                                                     
                Ashok s/o Mahadeorao Ramatkar
                aged 41 yrs., Occ. Service,
                r/o Methe Colony, Post Chandur Railway,
                Tah. Chandur Railway,
                Distt. Amravati.            ::        APPLICANT




                                                                                    
                         -: Versus :-

                Sou. Rajni Ashok Ramatkar,




                                                                
                aged about 37 yrs., Occ. Nil, 
                r/o Chandra Nagar,
                Nagpur.               ig      ::                                      RESPONDENT

     -------------------------------------------------------------------------------------------------
                   Shri N. D. Khamborkar, Advocate for the applicant.
                                    
                    Mr. Manish Gupta, Advocate for the respondents.
     -------------------------------------------------------------------------------------------------

                                                                  CORAM:   R. Y. GANOO, J.
                                                                  DATED :    25TH SEPT., 2009
      


     Oral Judgment 
   



1. Rule. Rule is made returnable forthwith. By consent of the

parties taken up for hearing immediately.

2. The respondent-wife along with her children had filed

application for maintenance in the Family Court at Nagpur being

petition No. E-2643 of 1996. That application was decided on

20/4/2000 and the request for maintenance by the respondent under

Section 125 of the Code of Criminal Procedure was rejected.

3. It is admitted by and between the parties that compromise

materialised between the applicant and the respondent and they

::: Downloaded on – 09/06/2013 15:07:34 :::
crra63.08.odt

2 / 5

started staying together w.e.f. 12/9/2003. They stayed for about six

months and thereafter the respondent left the house of the applicant

on the ground that applicant had treated the respondent with cruelty.

The applicant had filed petition for restitution of conjugal rights in the

Court of Civil Judge, Senior Division, Pusad. In the said petition

maintenance was awarded in favour of the respondent. The said

petition came to be dismissed on 10/7/2006. It is noticed that the

respondent, in the year 2006 had filed an application for maintenance

under Section 125 Cri. P.C. in the Family Court being petition No. E-80

of 2006. This application was filed because the respondent was treated

with cruelty after she has joined the applicant pursuant to the

compromise which had materialised on 12/9/2003. The parties led

evidence before the Court and the learned Judge of the Family Court

came to the conclusion that the applicant had treated the applicant

with cruelty, and therefore, the respondent was entitled to

maintenance. The learned Judge of the Family Court considered the

income of the applicant and decided the application and by order

dated 09/01/2008 granted maintenance in favour of the respondent to

the tune of Rs. 1,000/- per month w.e.f. March, 2006. This order

dated 09/01/2008 is challenged in this revision application.

4. I have heard learned Advocates on both sides. The

evidence on record clearly indicates that the applicant had treated the

respondent with cruelty after she had joined the company of the

::: Downloaded on – 09/06/2013 15:07:34 :::
crra63.08.odt

3 / 5

applicant. Even, conduct on the part of the applicant clearly indicates

that he wanted to maintain his wife and as such proceedings for

restitution of conjugal rights were filed by the applicant which came to

be dismissed for default wherein order of maintenance was granted in

favour of the respondent.

5. On consideration of the entire record, the learned Judge of

the Family Court granted maintenance to the respondent in the sum of

Rs. 1,000/-.

6. I have heard learned Advocate Mr. Khamborkar for the

applicant. He tried to point out on the basis of evidence that the

applicant had not treated with cruelty. So far as this aspect is

concerned, I am not inclined to accept this argument. There is a

positive finding given by the learned Judge of the Family Court that

cross examination of the respondent is not shattered so far as the

allegation of cruelty is concerned. If this is so, it is not open for the

applicant to say that the learned Judge of the Family Court committed

wrong while recording affirmative finding on the point of cruelty.

7. Insofar as the question of maintenance is concerned,

according to the learned Advocate for the applicant, at the time when

the evidence was being recorded, the applicant was not getting

sufficient money in his hand and the figure quoted in the judgment

appears to be not proper. According to him, if his income itself was

insufficient to pay maintenance to the respondent as well as to the

::: Downloaded on – 09/06/2013 15:07:34 :::
crra63.08.odt

4 / 5

children, the order of maintenance @ Rs. 1,000/- was on a higher side.

This, of course, was stated without prejudice to his argument that no

order of maintenance could have been granted.

8. I have considered the rival contentions. In my view, the

stand taken by the learned Judge of the Family Court so as to fix the

maintenance @ Rs. 1,000/- is reasonable. The applicant is working as

Tracer in Public Works department of Government of Maharashtra. It

appears that the applicant is contributing to the Provident Fund in

excess of his responsibility. This conduct on the part of the petitioner

cannot be accepted. In my view, a person who earns by way of salary

has to adjust his savings keeping in view the minimum requirements of

his wife and children. It is not open for a husband to keep investing

money in various schemes and then claim to have no sufficient money

to look after the family. In my view, the figure of Rs. 1,000/- per

month towards maintenance is reasonable and no interference is

required.

9. A faint attempt was made by the learned Advocate for the

applicant that the respondent has her source of income. This cannot be

accepted because before the learned Judge of the Family Court no

evidence whatsoever in this respect has been produced. Surely, if

something was placed before the learned Judge of the Family Court,

he would have considered it in the proper perspective. To that extent

the argument is rejected.

::: Downloaded on – 09/06/2013 15:07:34 :::

crra63.08.odt

5 / 5

10. In view of the aforesaid discussion, the revision application

cannot be granted and rule is required to be discharged.

11. After the aforesaid order is passed, learned Advocate for

the applicant seeks liberty to apply for reduction in the amount of

maintenance. In my view no such liberty is required to be granted. It

is open for the applicant to attend to the matter as he may be advised.

Rule is discharged.

JUDGE

wwl

::: Downloaded on – 09/06/2013 15:07:34 :::