High Court Patna High Court - Orders

Niranjan Kumar Sinha vs Reena Devi on 17 August, 2011

Patna High Court – Orders
Niranjan Kumar Sinha vs Reena Devi on 17 August, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                     Civil Writ Jurisdiction Case No.13091 of 2011
                                    Niranjan Kumar Sinha
                                            Versus
                                         Reena Devi
                               ----------------------------------

03. 17.08.2011. At the very outset, the learned counsel for the

petitioner seeks permission to make necessary

correction in the provision of law. Permission is

accorded.

Heard, the learned counsel for the petitioner.

This application under Article 227 of the

Constitution of India has been filed against the order

dated 20.12.2010 as contained in Annexure ‘3’ passed

by Principal Judge, Family Court, Begusarai in Divorce

case No.46 of 2007 whereby the learned Court below

allowed the application under Section 24 of the Hindu

Marriage Act, 1955 and directed this petitioner to pay

Rs.1500/- per month as maintenance to the

respondent, Reena Devi.

The learned counsel for the petitioner

submitted that the respondent Reena Devi had lodged

F.I.R. against the petitioner under Section 498 (A) and

during investigation, the police found that in fact

because of adultery, there is dispute between the

parties and the respondent has filed this criminal case

under Section 498 (A) of I.P.C. and on the basis of that

finding, final form has been submitted. However, the

learned Court below considering the statement of the
-2-

respondent took cognizance under Section 498 (A) of

I.P.C.

According to the learned counsel, in such view

of the matter, the petitioner has got good prima facie

case as the divorce case has been filed on the ground of

adultery. Secondly, the learned counsel submitted that

the petitioner is not regular employee. Although, he is

an Advocate, he is not a regular practitioner and he

does freelance work of Rashtriya Sahara newspaper and

he has got no sufficient income to pay Rs.1500/- per

month to the respondent.

From perusal of the impugned order, it appears

that the learned Court below has considered all these

aspects of the matter. The learned Court below also

found that the person against whom adultery is alleged

has died in the year 2007 itself and this divorce case

has been filed in the year 2007. The learned Court

below also considered the fact that the petitioner is an

Advocate and according to the learned Court below

even now a skill labour can get Rs.4000/- per month.

Considering all these aspects of the matter, the

learned Court below granted Rs.1500/- as maintenance

to the respondent per month. So far the finding of the

police regarding adultery is concerned, it is not binding

on the Civil Court. This is a proceeding under the Hindu

Marriage Act and so far adultery is concerned, the

petitioner has to prove the same in this case.
-3-

In view of the above facts and circumstances

of the case, in my opinion, it is not a case that the

Court below exercised a jurisdiction not vested in it by

law and that any illegality has been committed.

Accordingly, I find no merit in this application and it is

dismissed.

Sanjeev/-                           (Mungeshwar Sahoo,J.)