Civil Revision No.5499 of 2008 1
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
Civil Revision No.5499 of 2008
Date of Decision:10.03.2009
Suraj
....petitioner
Versus
Smt.Baby
.....respondent
CORAM: HON'BLE MR.JUSTICE RAKESH KUMAR GARG
Present: Ms.Raina Sabharwal,Advocate
for the petitioner
Mr.Arun Singla, Advocate
for the respondent
****
RAKESH KUMAR GARG J.
In this revision petition, the petitioner, who is husband, has
challenged the impugned order dated 16.09.2008 passed by Additional
District Judge, Panipat in an application under Section 24 of the Hindu
Marriage Act, 1955 filed by the respondent-wife whereby interim
maintenance @ Rs.2000/- per month with effect from the date of
application has been granted to the respondent along with litigation
expenses to the tune of Rs.5500/-.
The aforesaid order has been challenged by the petitioner in
this Court on the ground that he has no income and in fact he is suffering
from the disease of Tuberculosis. Noticing the fact that no such plea was
raised by the petitioner in the trial Court, this Court granted an opportunity
to the petitioner to place on record some evidence/material to support the
plea that the petitioner was suffering from such disease.
Learned counsel appearing on behalf of the petitioner has
shown her inability to place on record any material stating that the
Civil Revision No.5499 of 2008 2
petitioner is in jail.
Thus, the contention of the petitioner before this Court has
remained unsupported from any evidence on record.
I find no reason to interfere in the said order.
Dismissed.
(RAKESH KUMAR GARG)
JUDGE
10.03.2009
neenu