High Court Punjab-Haryana High Court

Rajesh Kumar vs Jasbir Kaur on 3 September, 2009

Punjab-Haryana High Court
Rajesh Kumar vs Jasbir Kaur on 3 September, 2009
C.R.No.2025 of 2009


      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                      CHANDIGARH


                             C.R.No.2025 of 2009.
                             Decided on September 03, 2009.


Rajesh Kumar

                                                       .. Petitioner

                 VERSUS


Jasbir Kaur

                                                     .. Respondent

                       ***

CORAM:           HON'BLE MR.JUSTICE M.M.S.BEDI


PRESENT          Mr.M.S.Dhillon, Advocate,
                 for the petitioner.

                 Mr.Kunal Chhoker, Advocate,
                 for the respondent.

M.M.S. BEDI, J. (ORAL)

Counsel for the petitioner has contended that a sum

of Rs.1800/- per month, awarded as maintenance pendente lite while

disposing of an application under Section 24 of the Hindu Marriage

Act, filed by the respondent, the trial Court has even observed that

there is no definite evidence available on the record regarding the

income of the petitioner.

On the other hand, counsel for the respondent has

contended that father of the petitioner has got 10 acres of

… 1
C.R.No.2025 of 2009

agricultural land whereas counsel for the petitioner contends that

vide notice dated 29.10.2006, father of the petitioner has disowned

him.

After hearing the counsel for the petitioner and

respondent, at length, I am of the opinion that, no doubt, the income

of the petitioner has not been established, the trial Court presumed

his income on the basis of, he being an able bodied person awarded

a sum of Rs.1800/- per month as maintenance pendente lite.

In view of the absence of any material on the record

indicating the actual income of the petitioner, the sum of Rs.1800/-

awarded per month may be on higher side but at the same time, it

cannot be presumed that the petitioner is not earning anything.

Without interfering in the interim order, it is ordered

that the trial Court will dispose of the divorce petition within a period

of one year after the next date of hearing.

Disposed of.

(M.M.S.BEDI)
JUDGE
September 03, 2009.

rka

… 2