High Court Patna High Court - Orders

Miss Pushpa Kumari &Amp; Ors vs Dwarika Prasad Gupta on 3 July, 2008

Patna High Court – Orders
Miss Pushpa Kumari &Amp; Ors vs Dwarika Prasad Gupta on 3 July, 2008
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                              CR. REVISION No.1519 of 2007
                              MISS PUSHPA KUMARI & ORS
                                           Versus
                                DWARIKA PRASAD GUPTA
                                         -----------

3. 03.07.2008. Heard learned counsel for the petitioners and the State.

2. Petitioners are the daughters/sons of the sole Opposite

Party. They had approached the court below for grant of maintenance

in terms of the provisions contained in Section 125 of the Code of

Criminal Procedure, which petition has been rejected by the court

below (Principal Judge, Family Court, Patna) under judgment dated

9th October, 2007 passed in Maintenance Case No. 167(M) of 2006 on

the ground that all the petitioners have attained majority and as such

the sole Opposite Party is not obliged to maintain the petitioners. Such

finding of the court below is being questioned in this application on

the ground that petitioner nos. 1 and 2 are the unmarried daughters of

the opposite party and they are entitled to maintenance from him in

the light of the provisions contained in Sub-Section (3) of Section 20

of the Hindu Adoptions and Maintenance Act, 1956. For ready

reference Sub-Section (3) of Section 20 of the Hindu Adoptions and

Maintenance Act, 1956 is quoted hereinbelow :-

“The obligation of a person to maintain his
or her aged or infirm parent or a daughter who is
unmarried extends in so far as the parent or the
unmarried daughter, as the case may be, is unable to
maintain himself or herself out of his or her own
earnings or other property.”

-2-

3. It would appear from a plain reading of the quoted

provision that unmarried daughter, even if she has attained majority,

is entitled to be maintained by her father which aspect of the matter

does not appear to have been considered by the court below while

passing the impugned judgment dated 9th October, 2007 passed in

Maintenance Case No. 167(M) of 2006.

4. Having appreciated the aforesaid submission, this Court

directs that the sole Opposite Party be noticed through the court below

for which Talwana etc. both under registered cover with A.D. as also

ordinary process be filed by Friday i.e. 04.07.2008 and the office is

directed to ensure service on the opposite party through court

below by next week and put up this matter after four weeks

maintaining its position.

(V.N.Sinha,J.)
P.K.P.