Allahabad High Court High Court

Smt. Urmila Devi vs State Of U.P. & Another on 22 January, 2010

Allahabad High Court
Smt. Urmila Devi vs State Of U.P. & Another on 22 January, 2010
                                                               AFR
                                                           Reserved

               CRIMINAL REVISION NO. 702 of 2006

                           Smt. Urmila Devi
                                Versus
                        State of U.P. & Another
                                 *****

Hon'ble Virendra Singh, J.

1. Smt. Urmila Devi has preferred this Criminal Revision

against the impugned order dated 22.11.2005 passed by

learned Judge, Family Court, Bareilly in Criminal Misc.

Application No. 1613/2003 for enhancement of maintenance as

per provisions under Section 127 Cr.P.C, insofar as it relates to

enhancing the quantum of maintenance and directing OP No. 2

Sri Brij Mohan Lal to pay merely a sum of Rs. 1,500/- per month

against the claim of enhancement of maintenance made by the

revisionist to the tune of Rs. 15,000/- per month.

2. I have heard both the parties and perused the records.

3. It is contended on behalf of the revisionist that admittedly

in view of the material evidence brought on record, OP No. 2

had taken voluntary retirement from the post of Manager in

Allahabad Bank and accordingly, under the Voluntary

Retirement Scheme, he had received ex-gratia payment to the

tune of Rs. 10,00,973.68, gratuity to the tune of Rs. 2,99,325/-

and contributory fund to the tune of Rs. 6,40,754/- on

31.05.2001. Apart from this, the opposite party is having 40

bighas of agricultural land in his name. Not only this, rather he

is also having regular income of Rs. 50,000/- per month from

the sale of building material besides other investments, i.e.
2

fixed deposits in the name of his two sons from his said second wife

and other landed property which was recently purchased by him on

02.01.2004. On the contrary, the revisionist is not having any source of

income of her own, nor she had anything in her name except one

dilapidated and small house constructed over 40 sq. yard which was

given to her by her father and that was the only place where she had

taken shelter ever since she was deserted by OP No. 2 in the month of

June 1978.

4. It is also contended that earlier there was a ceiling of maximum

limit to the extent of Rs. 500/- per month for the compensation to be

awarded under Section 125 Cr.P.C. and therefore, a sum of Rs. 400/-

per month was awarded to the revisionist. But with the passage of

time, since not only the cost of living has increased, the said monthly

maintenance awarded to the revisionist is not sufficient for her

maintenance and accordingly, she had moved an application for

enhancement of maintenance awarded to her as per provisions of

Section 125 Cr.P.C. before the learned Judge, Family Court, Bareilly

on 18.12.2003, thereby praying that the earlier maintenance awarded

to her @ Rs. 400/- per month may be enhanced and OP No. 2 who

was having sufficient money besides other regular sources of income,

may be directed to pay monthly maintenance to the revisionist @ Rs.

15,000/- per month.

5. It is also contended on behalf of the revisionist that the court

below has erred while enhancing the monthly maintenance from Rs.
3

400/- per month merely to the tune of Rs. 1,500/- per month only.

6. In view of the aforesaid circumstances, having regard to the

financial capacity of OP No. 2, the maximum amount awardable as per

provisions under Section 125 Cr.P.C. after the amendment in the Act

should be the amount of maintenance to be paid by the opposite party

to the revisionist, is finally contended by Revisionist.

7. It is contended on behalf of the respondent that there is no

illegality either on the facts or in the eyes of law in the impugned order

and the learned Lower Court has elaborately discussed the entire facts

and circumstances brought on record and has passed a reasoned and

reasonable order for enhancement of maintenance from Rs. 400/- per

month to the tune of Rs. 1,500/- per month against which this Revision

has no force and is liable to be dismissed.

8. In the light of the contentions of both by the parties, I have gone

through the facts and circumstances brought on record. The law

regarding this issue is very well known. Section 127 Cr.P.C. empowers

the court to alter or modify the order of maintenance on account of the

change in the circumstances of the party paying or receiving the

maintenance. The party is entitled to move for alteration of the order

when there is a change of circumstances. The changes of

circumstances as is stated in this Section, covers the changes in

primary circumstances as well as changes in other circumstances. The

changes may be in the circumstances of the paying party or of the

receiving party. Rise in the cost of living is certainly a change in the
4

circumstances. The changes must be in the circumstances themselves

and not in the proof of already existing circumstances on record. A wife

can claim enhancement in the amount of maintenance in the light of

increments which the husband has been getting in his service,

particularly because the wife had no other income and she had been

granted very minimum maintenance. Change of financial

circumstances is very much material for the application under Section

127 Cr.P.C. Even the husband may also claim the modification in the

maintenance order where the wife has become an earning member

with salary of more than the compensation awardable under Section

125 Cr.P.C. in the change of circumstances of such event.

9. In the light of law as aforesaid, the contentions of both the parties

and the facts and circumstances of this case, learned counsel for the

revisionist took recourse to the law laid down by this court in the case

of Shyam Sunder Sharma vs. Smt. Saroj Sharma reported in 2007

(3) JIC 663 (All) in which the maintenance for a wife and children was

enhanced on the ground that the husband contracted second marriage

and refused to maintain herself and the husband was a Government

Employee who was getting salary of Rs. 3,000/- per month. The court

below had rightly granted the maintenance and rightly enhanced the

amount of maintenance from Rs. 600/- per month to Rs. 1,200/- per

month considering the devaluation of money due to inflation. Contrary

to it, the respondent took recourse of the decision by this court in

between the parties of this Revision (Brij Mohan Lal vs. State of U.P.
5

and Others in Criminal Revision No. 1274/2006), in which this court

has not found any illegality or infirmity in the impugned order passed in

the aforesaid Revision preferred by Brij Mohan Lal.

10. Looking into this fact that this court has already decided on

03.02.2009 that the impugned order is well reasoned, in which the

entire income of the revisionist has been assessed and taken into

consideration regarding the annual income of the revisionist of that

Revision who is the respondent in this Revision, and the amount of

maintenance is found very much perfect in the eyes of law as is

enhanced by the learned Lower Court, therefore, I do not find any

substance in this Revision, the facts of which have already been taken

into account for deciding the Revision.

11. Therefore, this Revision has no force and is liable to be

dismissed and is hereby dismissed accordingly.

Date: 22.01.2010
Jaideep/-