IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH.
Criminal Misc. No.M-22860 of 2009 (O&M)
Date of Decision: 20.8.2009.
Naresh Kumar
....Petitioner
Versus
Smt. Kesho Devi and others
...Respondents
CORAM : Hon'ble Mr. Justice Rajesh Bindal
Present:- Mr. Parminder Singh, Advocate
for the petitioner.
RAJESH BINDAL J.
****
The challenge in the present petition is to the order passed by
learned Court below whereby maintenance has been granted to the
respondents.
Respondent No.1 was married with Ranjit Singh, brother of the
petitioner. However, unfortunately he expired in the year 1984. It is pleaded that
after the death of husband of respondent No.1 a karewa marriage was
performed with petitioner, who was younger brother of husband of respondent
No.1. Thereafter even two children were also born on 24.12.1988 and on
6.8.1995. On refusal of the petitioner to maintain his wife and the children born
from the respondent No.1, the Court below has fixed maintenance at the rate of
Rs. 1500/- per month which cannot be said on higher side.
The petition is dismissed.
(RAJESH BINDAL)
20.8.2009 JUDGE
Reema