Punjab-Haryana High Court
Rukmani vs Rajesh Kumar on 11 December, 2008
IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH
Criminal Miscellaneous No. M-55500 of 2006
Date of Decision: December 11, 2008
Rukmani
.....PETITIONER(S)
VERSUS
Rajesh Kumar
.....RESPONDENT(S)
. . .
CORAM: HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: - Mr. Arun Yadav, Advocate, for the
petitioner.
. . .
AJAI LAMBA, J (Oral)
As an interim measure, the Chief
Judicial Magistrate, Rewari vide Order dated
6.9.2005 directed the respondent to pay to the
petitioner a sum of Rs.1,500/- per month as
maintenance from the date of filing of the petition
under Section 125 Cr.P.C. Revision was carried by
the petitioner whereupon the maintenance amount has
been increased to Rs.2,200/- per month vide Order
dated 24.4.2006.
It transpires that the respondent had
not produced any material to indicate his source of
income.
The parties are required to bring their
evidence to establish their respective cases. As an
Crl. Misc. No. M-55500 of 2006 [2]
interim measure, the amount having been assessed and
the petitioner having not placed any material on
record to indicate a better case, no ground for
interference is called for.
The petition is dismissed.
(AJAI LAMBA)
December 11, 2008 JUDGE
avin