High Court Punjab-Haryana High Court

Himanshu Son Of Late Shri … vs Mrs. Urvashi Wife Of Himanshu on 2 February, 2009

Punjab-Haryana High Court
Himanshu Son Of Late Shri … vs Mrs. Urvashi Wife Of Himanshu on 2 February, 2009
C.R. No. 563 of 2009                   1

       In the High Court for the States of Punjab and Haryana at Chandigarh
                                 ...


                                       C.R. No. 563 of 2009

                                       Date of decision: February 2,2009

Himanshu son of late Shri D.D.Dembla
                                                                 ..Petitioner

                                  Versus

Mrs. Urvashi wife of Himanshu
                                                                ..Respondent

Coram:        Hon'ble Mr.Justice Rakesh Kumar Garg


Present:     Mr. S.P.Chahar, Advocate
             for the Petitioner.


                       ...


Rakesh Kumar Garg,J.

This is husband’s revision petition challenging the impugned order

dated 17.10.2008 whereby in a petition under Section 24 of the Hindu Marriage

Act, 1955, respondent/wife has been granted maintenance pendentelite at the

rate of Rs. 10000/- per month for her maintenance as well as for maintenance of

her daughter and further a sum of Rs. 11000/- has been granted towards

litigation expenses.

Learned counsel for the petitioner has vehemently argued that the

impugned order is erroneous as the respondent wife is well qualified and was

earning handsomely, whereas out of a gross salary of Rs. 25000/-, the husband

petitioner has to maintain his aged parents also and, therefore, the maintenance

pendentelite granted to the respondent is excessive and is liable to be set aside.

I have heard learned counsel for the petitioner. I find no merit in this

petition.

Admittedly, the husband is earning Rs. 25000/- P.M. There is no

evidence on record to prove that the respondent-wife is earning any income. It is

also not disputed that the maintenance granted by the trial Court is for her
C.R. No. 563 of 2009 2

maintenance as well as of her daughter. Keeping in view the facts and

circumstances of the case, I find that the maintenance pendentelite granted to

the respondent is just and proper.

Dismissed.

February 2, 2009                          (RAKESH KUMAR GARG)
           nk                                    JUDGE