High Court Punjab-Haryana High Court

Sarwan Kumar vs Jaya Parajuli And Another on 15 July, 2009

Punjab-Haryana High Court
Sarwan Kumar vs Jaya Parajuli And Another on 15 July, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH




                         Criminal Misc. No. M-5675 of 2009
                         Date of decision : July 15, 2009


Sarwan Kumar
                                            ....Petitioner
                         versus

Jaya Parajuli and another
                                            ....Respondent


Coram:       Hon'ble Mr. Justice L.N. Mittal


Present :    Mr. JS Virk, Advocate, for the petitioner

             Mr. Puneet Gupta, Advocate, for the respondents


L.N. Mittal, J. (Oral)

Sarwan Kumar has filed this petition under section 482 of Code

of Criminal Procedure (for short, Cr.P.C.) assailing order dated 16.9.2008

Annexure P/2 passed by learned Judicial Magistrate Ist Class, Chandigarh

as affirmed in criminal revision by learned Additional Sessions Judge,

Chandigarh vide judgment dated 7.2.2009, granting interim maintenance to

respondent No. 1 (wife of the petitioner) at the rate of Rs 2000/- per month

and interim maintenance to respondent no. 2 (minor daughter of the

petitioner) at the rate of 4000/- per month from the date of filing of the

petition under section 125 Cr.P.C.

I have heard learned counsel for the parties and perused the

case file.

Criminal Misc. No. M-5675 of 2009 -2-

Relationship between the parties is not in dispute.

Respondents filed petition under section 125 Cr.P.C. along with application

for interim maintenance alleging that the petitioner herein is having house at

Kansal and running beauty Parlour in Sector-38, Chandigarh and earning Rs

75,000/- to Rs 80,000/- per month. The petitioner denied that he was

running a beauty Parlour.

Learned counsel for the petitioner vehemently contended that

there is nothing on record to show the income of the petitioner and

therefore, the interim maintenance granted by the courts below is excessive.

It is submitted that the petitioner is presently undergoing some course in

music at Bombay.

On the other hand, learned counsel for the respondents

contended that the petitioner has released some audio cassettes of his music

and is also running Beauty Parlour and has substantial income.

Courts below have also observed that respondent no. 2 is

having hole in her heart and is getting treatment for the same for which

heavy expenses are being incurred by respondent no. 1. Respondent no. 1

is having some income being in part time private job.

Keeping in view all the circumstances, both the courts below

have granted interim maintenance.

The instant petition under section 482 Cr.P.C. is just like a

second criminal revision which is not maintainable. Even otherwise, on

pointed queries, learned counsel for the petitioner could not point out any

averment in the reply of the petitioner submitted before the Magistrate

regarding his own income. On the other hand, the petitioner is an expert in

musical recordings and is undergoing course at Bombay for further
Criminal Misc. No. M-5675 of 2009 -3-

enhancement of his said skill. The petitioner has the money to undergo

said course and also to incur expenses for his boarding and lodging at

Bombay.

Keeping in view all these facts and circumstances, the

impugned orders of the courts below awarding interim maintenance cannot

be said to be suffering from any perversity or illegality so as to warrant

interference at the hands of this court in exercise of inherent jurisdiction

under section 482 Cr.P.C. even after the petitioner has failed in his attempt

in the revisional court.

For the foregoing reasons, the instant petition is dismissed.





                                                       ( L.N. Mittal )
July 15, 2009                                               Judge
   'dalbir'