IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Civil Revision No.5112 of 2009 (O&M)
Date of Decision 08.09.2009.
Dharampal Yadav
...... Petitioner
VERSUS
Smt.Kamlesh
......Respondent
CORAM:- HON'BLE MR. JUSTICE A.N.JINDAL
Present: Mr.Gaurakh Nath, Advocate,
for the petitioner
*****
A.N.JINDAL, J(ORAL):
Aggrieved against the order dated 28.07.2009, passed by
District Judge, Rewari, allowing the application of respondent Smt.Kamlesh
for maintenance under Section 24 of the Hindu Marriage Act, the petitioner
has preferred this petition.
The petitioner is a warrant Officer posted at Naliya Gujrat OPS
Adjt 22 AU Air Force, C/o 12 FBSU C/o 56 APO. The respondent has
submitted that though she is not in possession of any salary certificate but
the petitioner is drawing a salary of about Rs.25,000/- to Rs.30,000/- per
month.
Leaving aside the fact that the minors may be in the custody of
the petitioner yet the maintenance to the tune of Rs.4,000/- awarded to the
respondent-wife for her survival, during the pendency of the litigation, is
quite reasonable.
No grounds to interfere.
Dismissed.
(A.N.Jindal)
Judge
08.09.2009
mamta-II