Rajasthan High Court
Sarjudeen vs Smt. Mumtaz And Ors. on 15 January, 1990
Equivalent citations: 1990 WLN UC 88
Bench: K Bhatnagar, A Mathur
JUDGMENT
1. Heard learned Counsel for parties and perused the record of the case.
2. The maintenance to the wife has been awarded only for the period of Iddat so far as the maintenance to the children is concerned. Rs. 100/- per month each is not considered to be much. The amount is adequate.
3. The appeal has no substance and is dismissed.