High Court Punjab-Haryana High Court

Ravinder Kumar vs Aradhna And Another on 29 October, 2009

Punjab-Haryana High Court
Ravinder Kumar vs Aradhna And Another on 29 October, 2009
CRM-M-30370 of 2009                                              -1-




       IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                       CHANDIGARH
                           ****

Crl. Misc. No.54922 of 2009 and
CRM-M-30370 of 2009
DATE OF DECISION: 29.10.2009
****

Ravinder Kumar . . . . Petitioner

VS.

Aradhna and another . . . . Respondents

****
CORAM : HON’BLE MR.JUSTICE RAKESH KUMAR JAIN
****

Present: Mr.A.S. Jattana, Advocate for the petitioner.

****

RAKESH KUMAR JAIN J.(ORAL)

Crl. Misc. No.549221 of 2009

Allowed as prayed for.

CRM-M-30370 of 2009

This is a petition under Section 482 of the Code of Criminal

Procedure, 1793 (in short ‘Cr.P.C.’) for quashing of order dated

19.9.2008 (Annexure P-3) passed by learned Judicial Magistrate Ist

Class Ludhiana and order dated 14.7.2009 (Annexure P-4) passed by

learned Additional Sessions Judge (FTC) Ludhiana vide which petitioner

has been directed to pay maintenance to the tune of Rs.3000/- to the

respondent No.1 (wife) and sum of Rs.2000/- has been awarded in favour

of respondent No.2 under Section 125 Cr.P.C.

Learned counsel for the petitioner has, inter alia, argued that

the petitioner got married with respondent No.1 on 7.12.1996 and

separated from his parents on 23.7.1997. A girl child (respondent No.2)

was born on 26.7.1997. He is living on rent and met with an accident on

8.4.1998 and is not in a position to pay the amount, which has been
CRM-M-30370 of 2009 -2-

determined by the courts below. However, it is submitted that he has

been paying interim maintenance upto the date to both the respondents.

Learned counsel for the petitioner has also submitted that an amount of

Rs.5000/- is on the higher side, which deserved to be reviewed.

I have heard learned counsel for the petitioner and perused

the record.

A similar arguments were raised by the learned counsel for

the petitioner before the Courts below and the learned Revisional Court,

after appreciation of evidence much less the statement of the petitioner

himself has found, which is as under: –

“He has stated that he does not know in which class

the respondent / petitioner No.2 is studying. In his

cross-examination he has admitted it to be correct that

he has worked under the name and style of M/s R.S.

Property Dealer. Though he has stated that this firm

is a Gurbachan Singh Thind. But thereafter at the

same time he has admitted that visiting card Ex.PX

belongs to him and on this visiting card it has no where

been mentioned that he is employee of M/s R.S.

Property Dealer or Shri Gurbachan Singh Thind. In his

Cross-examination he has further admitted that he is

having bank accounts with UCO Bank,

Haibowal, SBI, Gurdev Nagar and Punjab National

Bank, Haibowal, but he did not produce the passport

despite demand. He has also admitted that shops in

front of his family hose, have been rented out to the

tenant and he is only son of his parents. He ahs also

admitted that he was owning Maruti Car and he has

been using Zen Car also. These admissions of the

revisionist / respondent are sufficient to prove that he
CRM-M-30370 of 2009 -3-

is property dealer and belongs to a rich family having

cars and sufficient property.

The maintenance allowance granted by the Ld. Trial

magistrate is not excessive or arbitrary, as the prices

of goods of daily needs are rising very much these days

and more so, the respondent / petitioner is to maintain

and look after the child also. Keeping in view the facts

and circumstances of the case, the maintenance was

fixed at Rs.5000/- per month in the proportion of

Rs.3000/- per month for petitioner No.1 and Rs.2000/-

per month for petitioner No.2 by the Trial.”

In view of the above, I do not find any error in the orders of

the learned Court below, therefore, the present petition is hereby

dismissed.




                                                  (RAKESH KUMAR JAIN)
OCTOBER 29, 2009                                          JUDGE
vivek