Delhi District Court
Sh. Hem Chander vs Smt. Sarita on 1 April, 2019
IN THE COURT OF SH. GORAKH NATH PANDEY,
ADDITIONAL SESSIONS JUDGE,
WEST DISTRICT, TIS HAZARI COURTS, DELHI.
Crl. Appeal No.89/2018
CNR No.DLWT010027442018
In re:
Sh. Hem Chander,
S/o late Sh. Sukhbir,
R/o House No.584, Harijan Basti,
Khera Khurd, New Delhi. .........Appellant
Versus
Smt. Sarita,
W/o Sh. Hem Chander,
D/o Sh. Babu Ram,
R/o Plot No.3, P. P. Colony,
Baprola, New Delhi. .......Respondent
Date of filing of appeal : 26.03.2018
Date of hearing final arguments : 29.03.2019
Date of pronouncement of judgment : 01.04.2019
JUDGMENT:
1. This appeal under Section 29 of the Protection of Women from Domestic Violence Act, 2005 (for short, 'the Act') is filed against order dated 08.11.2017 passed by the Ld. M. M. (Mahila Crl. Appeal No.89/18 Hem Chander Vs. Sarita Page No.1/ 13 Court)04, West in complaint under Section 12 of the Act whereby the application under Section 23 (2) of the Act preferred by the respondent/wife seeking interim reliefs was allowed and the appellant/husband was directed to pay interim maintenance to the tune of Rs.6,000/ per month to the respondent/wife towards food, clothing, household expenses, rent/alternate accommodation/electricity bill, water bill all inclusive from the date of the order till final disposal of the case.
2. The brief background relevant for the disposal of the appeal is as follows:
2.1 On 26.05.2017, the respondent/wife filed the complaint under Section 12 of the Act against the husband (i.e. the appellant herein), parents in law, brothers in law (jeth/devar), and sisters inlaw (jethani/devrani) wherein she levelled allegations of domestic violence against them and claimed different reliefs under the Act. Alongwith the petition, she also preferred an application under Section 23 (2) of Act for grant of interim maintenance to the tune of Rs.15,000/.
The respondent/wife stated that she has studied upto 08th standard and is a house wife having no source of income. She stated that she is dependent upon her parents for her Crl. Appeal No.89/18 Hem Chander Vs. Sarita Page No.2/ 13 expenses. She alleged that the appellant, who is working as Electrician in J.K. Hospital, Janakpuri and as Guard in MCD School is earning Rs.15,000/ and Rs.10,000/ per month respectively.
2.2 On 20.09.2017, the respondent no.1 filed his reply wherein the allegations of domestic violence were denied. He contested the claim of the respondent/wife and stated that the respondent/wife has herself left the matrimonial house. While admitting that he is working as Chowkidaar in MCD (on contract basis for only six months during the year) and is earing Rs.13,000/ per month but the appellant denied that he is not doing the work of electrician in J.K. Hospital.
2.3 After considering the pleadings of both the parties and the affidavits filed by them qua their income, assets and expenditure, Ld. M. M. vide impugned order dated 08.11.2017 assessed the income of the appellant/husband as Rs.20,000/ per month and directed him to pay Rs.6000/ per month to the respondent/wife as interim maintenance from the date of the order till the final disposal of the case.
Aggrieved therefrom, the appellant/husband has approached this court by way of this appeal.
Crl. Appeal No.89/18 Hem Chander Vs. Sarita Page No.3/ 133. The counsel for the appellant/husband assailed the impugned order on the ground that the Ld. Trial Court has failed to consider the fact that it is the respondent who left the company of the appellant with her own will and consent; the appellant income is not sufficient as he is working with the South Delhi Municipal Corporation in education department as Security Guard on temporary basis where he is getting duties only for six months in a year and getting salary of Rs.12000/ per month; the appellant is not working as electrician in J&K Hospital, Janak Puri, New Delhi; the appellant has the responsibility of his old aged mother, who is suffering from different old aged ailments and the income of the appellant as Rs.20,000/ per month is beyond the facts. He submitted that the Ld. Trial Court did not properly appreciate the facts and circumstances of the case and material on record and the impugned order suffers from illegality and infirmity. He argued that since the trial court erred in assuming the income of the appellant/husband as Rs.20,000/ per month without any basis, order dated 08.11.2017 is liable to be set aside.
4. The notice of the appeal was issued to the respondent. The respondent put the appearance through her counsel and strongly Crl. Appeal No.89/18 Hem Chander Vs. Sarita Page No.4/ 13 opposed the appeal. The counsel for the respondent submitted that the impugned order does not suffer from any illegality and therefore, no interference is called for.
5. I have heard the counsel for both the parties. The trial court record has also been perused.
6. Section 23 of the Act empowers the court to pass various interim orders under the Act including an order of maintenance that is consistent with the standard of living to which the aggrieved person is accustomed. In order to be entitled to the grant of interim maintenance, the aggrieved person/wife must satisfy the court on two accounts. Firstly, that she is unable to maintain herself either because she has no source of income or her income is not sufficient to meet the requirements, and secondly, that the husband has neglected or refused to maintain her despite having sufficient means.
7. It is well settled law that where the direct evidence is available before the court, the court must consider the same. The direct evidence should not be discarded merely on the basis of presumption. The court may draw the presumption in the cases Crl. Appeal No.89/18 Hem Chander Vs. Sarita Page No.5/ 13 where the parties are not able to produce the direct evidence regarding the existence of a certain facts. In the absence of any documentary evidence to establish the income of husband, a logical and reasonable approach would be adopted to award interim maintenance considered the status of parties, their earning capacity and the minimum income of the husband which can be reasonably inferred would be as per the Minimum Wages Act.
8. In Annurita Vohra Vs. Sandeep Vohra 110 (2004) DLT 546, it has been held that the family income should be divided equally between all the family members entitled to maintenance with one extra share being allotted to the earning spouse since extra expenses would necessarily occur.
9. Coming on to the quantum of maintenance in Dr. Kulbhushan Kumar Vs. Raj Kumari & Others reported in (1970) 3 SCC 129, the Hon'ble Apex Court was pleased to observe that monthly maintenance of 25% of the husband's net income is reasonable.
In Smt. Jasbir Kaur Sehgal Vs. District Judge, Dehradun and others reported in AIR 1997 Supreme Crl. Appeal No.89/18 Hem Chander Vs. Sarita Page No.6/ 13 Court 3397, the Hon'ble Apex Court was pleased to observe as under;
"No set formula can be laid for fixing the amount of maintenance. It has, in very nature of things, to depend on the facts and circumstances of each case. Some scope for liverage can, however, be always there. Court has to consider the status of the parties, their respective needs, capacity of the husband to pay having regard to his reasonable expenses for his own maintenance and those he is obliged under the law and statutory but involuntary payments or deductions."
10. No specific reasons are required to be given for granting maintenance from the date of the order as the Hon'ble Supreme Court of India in case titled as Bhuwan Mohan Singh Vs. Meena & Others, AIR 2014 Supreme Court 2875 has dealt with this aspect and has been pleased to observe as under;
"Para No.15. While dealing with the relevant date of grant of maintenance, in Shail Kumari Devi and another v. Krishan Bhagwal Pathak alias Kishun B. Pathak, the Court referred to the Code of Criminal Crl. Appeal No.89/18 Hem Chander Vs. Sarita Page No.7/ 13 Procedure (Amendment) Act, 2001 (Act 50 of 2001) and came to hold that even after the amendment of 2001, an order for payment of maintenance can be paid by a court either from the date of order or when express order is made to pay maintenance from the date of application, then the amount of maintenance may be paid from that date, i.e. from the date of application. The Court referred to the decision in Krishna Jain v. Dharam Raj Jain wherein it has been stated that to hold that, normally maintenance should be made payable from the date of the order and not from the date of the application unless such order is backed by reasons would amount to inserting something more in the subsection which the legislature never intended. The High Court had observed that it was unable to read in subsection (2) laying down any rule to award maintenance from the date of the order or that the grant from the date of the application is an exception. The High Court had also opined that whether maintenance is granted from the date of the order or from the date of application, the Court Crl. Appeal No.89/18 Hem Chander Vs. Sarita Page No.8/ 13 is required to record reasons as required under SubSection (6) of Section 354 of the Code. After referring to the decision in Krishna Jain (supra), the Court adverted to the decision of the High Court of Andhra Pradesh in K. Sivaram v. K. Mangalamba wherein it has been ruled that the maintenance would be awarded from the date of the order and such maintenance could be granted from the date of the application only by recording special reasons. The view of the learned Single Judge of the High Court of Andhra Pradesh stating that it is a normal rule that the Magistrate would grant maintenance only from the date of the order and not from the date of the application for maintenance was not accepted by this Court. Eventually, the Court ruled thus:
"43. We, therefore, hold that while deciding an application under Section 125 of the Code, a Magistrate is required to record reasons for granting or refusing to grant maintenance to wives, children or parents. Such maintenance can be awarded from the date of the order, or, if so ordered, from the date of the application for Crl. Appeal No.89/18 Hem Chander Vs. Sarita Page No.9/ 13 maintenance, as the case may be. For awarding maintenance from the date of the application, express order is necessary. No special reasons, however, are required to be recorded by the court. In our judgment, no such requirement can be read in subsection (1) of Section 125 of the Code in absence of express provision to that effect"."
11. From the pleadings of the parties, the following admitted facts emerge:
(i) that the marriage between the parties was solemnized on 22.04.2009;
(ii) that no child was born from the said wedlock;
(iii) that both the parties are residing separately.
12. In this case, the respondent/wife has asserted in the complaint case as well as the affidavit of income, assets and expenditure that she has studied upto 08th standard, she is a house wife, she has no source of income and is dependent upon her parents. While the respondent/wife alleged that the appellant/husband is Crl. Appeal No.89/18 Hem Chander Vs. Sarita Page No.10/ 13 working as an Electrician in J.K. Hospital, Janakpuri, New Delhi is earing as Rs.15,000/ per month. She further alleged that the appellant is also working as Guard in MCD School and is earing Rs.10,000/ per month from there.
13. It is observed that none of the parties has placed on record any specific documentary proof of their income or the income of the opposite party. The Ld. Trial Judge assessed the income of the appellant on the basis of the financial status, social strata to which the parties belong. It is admitted that the income proof is not filed on behalf of both the sides on record and in view of the absence of any income proof, the Ld. Trial Judge have calculated the income of the appellant as Rs.20,000/ per month. Coming to the case of the appellant/husband, as per his income affidavit, he has studied upto 10th standard and is working as Chowkidar in MCD, Rajouri Garden and his monthly salary is Rs.13,000/. Besides this, as per the impugned order, the appellant has admitted that he is also receiving some capital share from a partnership but the exact amount received has not been disclosed. In view of the same, Ld. Trial Court vide impugned order considered Rs.20,000/ as the monthly income of the appellant/husband for the purpose of assessing Crl. Appeal No.89/18 Hem Chander Vs. Sarita Page No.11/ 13 compensation and Rs.6000/ was awarded as interim maintenance to the respondent/wife. In view of non existence of any document, the Ld. Trial Court was unjustified to draw the presumption of the income of the appellant/husband @ Rs.20,000/ per month on the basis of the financial status and social strata to which the parties belong but even if the minimum wages are considered, the monthly income of the appellant comes to about Rs.14,000/.
14. It may be mentioned that awarding of an interim maintenance under Section 23 of the DV Act at this stage is not the final decision of the court on the maintenance to be awarded to the aggrieved wife. A final decision of course would rest upon the evidence which both the parties would lead in the trial. Coming to the facts of the present case, it is not in dispute that the respondent is neither doing any service nor any business. Notwithstanding, the plea taken by the husband in response to the application under Section 23 (2) of the Act, the aggrieved wife cannot be left by him high and dry for want of sufficient amount to cater to her daily needs. The husband, who may not be highly qualified cannot escape his responsibility of providing the minimum financial assistance to his wife for the sustenance.
Crl. Appeal No.89/18 Hem Chander Vs. Sarita Page No.12/ 13Moreover, he failed to show any other liability and appellant is under obligation to maintain the respondent/wife. Therefore, award of interim maintenance of Rs.6000/ to the wife considering the income, financial status and social strata to which the parties belongs is justified and does not appear to be exorbitant
15. Applying the above principle in the facts and circumstances of the case, the impugned order by which the Ld. trial court has directed the appellant/husband to pay Rs.6000/ per month towards interim maintenance to the respondent/wife from the date of order till the disposal of the petition does not appear on higher side. For the foregoing reasons, I find no merit in the appeal and the same is, accordingly, dismissed.
16. Trial court record be sent back alongwith the copy of the judgment. Appeal file be consigned to the record room.
Digitally signed by Gorakh Nath Gorakh Nath Pandey
Pandey Date: 2019.04.02
16:27:21 +0530
Announced in the open court (Gorakh Nath Pandey)
on 01.04.2019 Addl. Sessions Judge (West)
Tis Hazari Courts, Delhi.
Crl. Appeal No.89/18 Hem Chander Vs. Sarita Page No.13/ 13