Bombay High Court High Court

Mr Harish vs Smt. Monica Harish Gaba on 19 July, 2011

Bombay High Court
Mr Harish vs Smt. Monica Harish Gaba on 19 July, 2011
Bench: R. M. Savant
                                                                 1


                               IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                                                                                   
                                     BENCH AT NAGPUR, NAGPUR.




                                                                                     
                                      WRIT PETITION NO. 1249    /2011




                                                                                    
                      Mr Harish  s/o Nandlal Gaba
                      Aged 42 years,  occu: Business
                      R/o   44/17A, Saraswati Vihar
                      Opp:  Reliance  Web World Mall Road
                      Amritsar (Punjab).  ..                                                     ...PETITIONER




                                                                    
                                          ig                v e r s u s
                                        
                      Smt.  Monica  Harish Gaba
                      Aged 39 years, occu: Hosuewife
                      R/o C/o Laxmandas Narang,
                      Op: Avanti  Hospital, Dhantoli,Nagpur
                      Tah. & Dist. Nagpur.                                                       ...RESPONDENT
       
    



    ............................................................................................................................
                       Mr. H D Dangre,   Advocate   for the petitioner
                       Mr.K M Nankani, Advocate  for  respondent
    .......................................................................................................................





                                                                              CORAM:  R.M.SAVANT, J.

DATED : 19TH JULY,2011,

ORAL JUDGMENT :

Rule. With the consent of the parties, made returnable forthwith

and heard.

::: Downloaded on – 09/06/2013 17:31:31 :::
2

2. The above petition takes exception to the order dated 2.12.2010

passed by the learned Principal Judge, Family Court, Nagpur by which

order, the petitioner-herein has been directed to pay Rs.20,000/- per

month towards maintenance pendente lite from the date of the application

till the disposal of the main petition.

3. The facts involved can be stated thus : The marriage between

the petitioner and the respondent was solemnized on 29.11.1993. The

petitioner-husband is resident of Amritsar (Punjab); whereas the

respondent-wife was residing with her parents at Nagpur. The petitioner

and the respondent have a daughter by name, Taniya, who is aged about

15 years. It appears that on account of the marital discord, the respondent

left the matrimonial house on 1.4.2009 along with her daughter Taniya.

The petitioner thereafter filed an application under section 9 of the Hindu

Marriage Act for restitution of conjugal rights in the Court of learned Civil

Judge, Sr.Dn.,Amritsar. It appears that the relations between the parties

came to such a pass that criminal complaints were filed against the

petitioner and his family members. It appears that thereafter the

respondent-wife filed a petition u/s 13 (1) (ia) of the Hindu Marriage

Act for dissolution of marriage and return of stridhan which petition was

numbered as A-445/2009 before the Family Court at Nagpur. In the

said petition, the respondent-wife filed an application which was

::: Downloaded on – 09/06/2013 17:31:31 :::
3

numbered as Exh. A under section 24 of the said Act for grant of

maintenance @ Rs. 25,000/- pendente lite and Rs. 50,000/- as litigation

expenses.

4. It was the case of the respondent-wife that the petitioner was

doing business in the name and style of “Taniya Jewellers” and was dealing

in gold and diamond jwellery. It was the case of the respondent that the

monthly income of the petitioner was Rs.1,25,000/- ;wheres the

respondent was at the mercy of her parents and her friends for

survival. It was further the case of the respondent that considering the

lifestyle to which she was used to while staying with the petitioner, a sum

of Rs. 25,000/- be fixed as maintenance pendente lite so that she could

take care of herself and her daughter who is now past 15 and who is

studying in X standard, so that they could have the same life-style

which she was used to while staying with the petitioner. To the said

application, the petitioner filed his reply and inter alia denied the claims

and contentions of the respondent. It was denied that the petitioner was

doing the business in the name and style of “Taniya Jewellers”. It was

further denied that his income was Rs.1,25,000/-. The petitioner annexed

the Income Tax return form for the assessment year 2007 -08 wherein his

income was shown as Rs.1,07, 037/- for the assessment year in question.

It was further the case of the petitioner that the respondent was running

::: Downloaded on – 09/06/2013 17:31:31 :::
4

a Boutique, out of which she was earning approximately Rs.12,000

per month.

5. The Family Court considered the said application Exh.8 filed

by the respondent for maintenance pendente lite and considering the

respective cases thought it fit to fix the interim maintenance at

Rs.20,000/- per month. The gist of the reasoning of the Family Court was

that the petitioner herein has not filed any document to show that his

income was Rs.10,000/- per month and on the basis that the income out

of the jewelery shop must be more than Rs.1,00,000/- per month, the

Family Court deemed it fit to fix the maintenance pendente lite in the said

sum of Rs.20,000/- by the impugned order dated 2.12.2010 as indicated

above. It is the said order which is the subject-matter of challenge in the

above petition.

6. Heard learned counsel for the parties. Mr. H D Dangre, learned

counsel for the petitioner sought to raise three contentions: Firstly that

the petition filed in the Family Court, Nagpur was not maintainable in

view of Section 19 of the Hindu Marriage Act, 1955 ; secondly that there

are no pleadings in support of the claim of Rs.25,000/- as maintenance

and thirdly that he has never deserted the respondent and an order of

Rs.5000/- was already operating against him in the domestic violence

::: Downloaded on – 09/06/2013 17:31:31 :::
5

proceedings adopted by the respondent.

7. Per contra, it is submitted by Shri Nankani, learned counsel

appearing for the respondent-wife that the impugned order passed by the

Family Court need not be interfered with in the facts and circumstances of

the case, when the petitioner admittedly is not working and has to look

after a 15-year old daughter who is studying in X standard. Learned

counsel would contend that the petitioner herein has very cleverly not

disclosed his income from the business of Taniya Jwellers and has sought

to merely rely upon the return filed under the Income Tax Act. Learned

counsel would contend that in the facts and circumstances of the case, the

interim maintenance fixed at Rs.20,000/- need not be interfered with.

8. Having heard learned counsel for the parties, in my view, the

order fixing interim maintenance need not be interfered with save and

except to the extent that would be mentioned hereinafter:

9. It is pertinent to note that from the documents which the

petitioner himself has filed in the trial Court, it is ex-facie clear that the

petitioner is carrying on business in the name and style of “Taniya

Jewellers”. If it was the case of the petitioner that his income from

the said Jewellery business was Rs.10,000/-, he should have

::: Downloaded on – 09/06/2013 17:31:31 :::
6

produced the relevant documents in that behalf. The trial Court in the

absence of any material produced by the respondent was right in drawing

an inference that it is impossible to accept that the income from the

jewelery business is only Rs.10,000 per month. It is further pertinent to

note that the petitioner has specifically averred as regards the life-style

which she was enjoying while she was staying with the petitioner in the

matrimonial home. The petitioner also does not dispute the fact that their

daughter is now 15 years old and is studying in X standard in a reputed

school in the city of Nagpur. Considering the said facts, in my view, the

Family Court has proceeded on the correct premise that the respondent

would be entitled to the same standard which she enjoyed while she was

in the matrimonial home.

10. The fact that the daughter is studying in X standard would also

be a relevant fact while considering the issue of maintenance pendente lite

as the maintenance is sought in respect of respondent-wife as also the

daughter. Learned counsel for the respondent-wife in the course of

arguments submitted that the fees of the school wherein the daughter of

the petitioner and the respondent studying is in the sum of Rs.80,000/- per

year. Considering the said aspect the maintenance pendente lite has to be

commensurate with the said expenses that the respondent wife is

incurring for her own maintenance as well as the maintenance of the

::: Downloaded on – 09/06/2013 17:31:31 :::
7

daughter. However, one fact cannot be lost sight of is that the

respondent wife is already getting Rs.5000/- in the proceedings filed under

the Domestic Violence Act by the respondent at Nagpur. Hence, the

maintenance pendente lite is required to be interfered with to the extent of

reducing it by Rs.5,000/- to make it Rs. 15,000/- per month. In my view

the issue of the jurisdiction of the Family Court at Nagpur need not be

gone into while considering the issue of interim maintenance. Save and

except the modification as aforesaid, no interference is called for with the

impugned order dated 2.12.2010 passed by the Family Court. The Writ

Petition is, therefore, allowed to the extent above. Rule is accordingly made

partly absolute. Parties to bear their respective costs.

JUDGE

sahare

::: Downloaded on – 09/06/2013 17:31:31 :::