CRM No. M-40585 of 2007 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
CRM No. M-40585 of 2007 (O&M)
Date of decision: 22.7.2009
Gokal Chand ...Petitioner
Versus
Lajwanti alias Bimla Devi ...Respondent
CORAM: HON'BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. AS Sullar, Advocate, for the petitioner.
Mr. Sanjiv Gupta, Advocate, for respondent.
Rajan Gupta, J.
Learned counsel for the petitioner as well as learned
counsel for the respondent submit that by way of the impugned order,
only interim maintenance has been granted. In view of the fact that the
question of determination of maintenance is pending final adjudication
before the court below, learned counsel are agreed that the petition may
be disposed of with liberty to raise all their pleas before the court, before
which the proceedings are pending.
However, in meanwhile, it has been agreed between learned
counsel that petitioner shall pay the amount of interim maintenance @
Rs.1000/- per month from the date of passing of the order by the
appellate court i.e. Sessions Judge, Sirsa dated i.e. 11th May, 2007. It
has also been agreed between the counsel for the parties that the amount
which the petitioner may pay to the respondent now, may be subject to
CRM No. M-40585 of 2007 2
final outcome of the adjudication between the parties and should be part
of the final amount determined by the court.
Lastly, the counsel for the petitioner has emphasized that
the amount of Rs.1,50,000/-, already remitted by way of FDRs prior to
initiation of the present petition under Section 125 Cr.P.C., may also be
taken into account by the trial court. It is made clear that the petitioner
will be at liberty to raise this plea before the trial court at the appropriate
stage. It will be open for the trial court to consider the plea of the
petitioner.
In view of the statement made by the learned counsel for
the parties, the respondent shall be entitled to interim maintenance in
aforesaid terms. The revision petition is thus allowed and the impugned
orders, in so far as they are contrary to directions contained herein, are
set aside.
The petitioner as well as respondent may pursue the
proceedings before the Judicial Magistrate Ist Class, Sirsa. The parties
are directed to remain present before the said court on 18.8.2009.
(RAJAN GUPTA)
JUDGE
July 22, 2009
‘rajpal’