Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 3, Cited by 0]

Punjab-Haryana High Court

Smt. Sarla Singh vs Kr. Ajay Partap Singh on 28 July, 2009

FAO No. M-72 of 1998
                                                                       -1-

    IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                   CHANDIGARH

                               FAO No. M-72 of 1998
                               Date of decision: 28.07.2009

Smt. Sarla Singh
                                                              ....Appellant


                     Versus



Kr. Ajay Partap Singh
                                                          ....Respondent

CORAM: HON'BLE MR. JUSTICE VINOD K. SHARMA

Present: - Mr. Arun Jain, Sr. Advocate,
           with Mr. Amit Jain, Advocate,
           for the appellant.

            Mr. Dheeraj Chawla, Advocate,
            for the respondent.

                     *****

VINOD K. SHARMA, J (ORAL)

This order shall dispose of FAO No. M-72 of 1998 titled Smt. Sarla Singh Vs. Mr. Ajay Partap Singh and FAO No. M-94 of 1998 titled Kr. Ajay Partap Singh Vs. Smt. Sarla Singh, as they arise from the same judgment.

For brevity sake facts are being taken from FAO No. M-72 of 1998.

The appellant by way of this appeal has challenged the order dated 9.2.1998 passed by the learned Additional District Judge, Chandigarh, on a petition filed under Section 25 of the Hindu Marriage Act, 1955 (hereinafter referred to as 'the Act') read with the Marriage Laws (Amendment) Act, 1956 for grant of permanent alimony. FAO No. M-72 of 1998 -2- The appellant-wife filed a petition for dissolution of marriage under Section 12(1)(a) of the Act, on the ground of impotency of the respondent-husband.

During the pendency of the petition for dissolution of marriage, an application under Section 25 of the Act was filed on 5.12.1992, alleging therein that the appellant was neither engaged in any employment nor vocation nor owns any moveable or immovable property whatsoever and, therefore, had no independent source of income, sufficient for her support and maintenance.

The respondent-husband hails from a feudal family being son of Kr. Prabal Partap Singh, grandson of late Rai Sahib Yashpal Singh and great grandson Chaudhary Surajpal Singh, one of the first premier zamidar of village Jarar, Tehsil Bah, District Agra, having solvent and sound estate yielding an income of about Rs.50,000/- (Rupees fifty thousand only) a year way back in the year 1942, which found mentioned in the publication published by the Imperial Publishing Company, Lahore, prefaced and published on 10.2.1942.

The claim of the appellant-wife was, that the respondent- husband was a coparcener in the HUF headed by Kr. Prabal Partap Singh, his father, son of late Rai Sahib Yashpal Singh. The husband was said to be having share not only in immovable property, but also in the income of cattle fair, which was being held regularly thrice a year. He was also said to have income from cattle hats/penths, which were being held twice a week at village Jarar. It was also pleaded, that the respondent was also drawing income by way of rental from the palatial ancestral residential house at village Jarar @ Rs.7,500/- (Rupees seven FAO No. M-72 of 1998 -3- thousand five hundred only) per month. In addition, he was said to be drawing rental from 73 shops @ Rs.72,520/- (Rupees seventy two thousand five hundred twenty only) per month. It was the case of the appellant-wife, that rental was also being drawn from immovable property describable as 'Jarar House', Madia Karta, Agra, which was rented out to different tenants for commercial and residential purposes. The rental from one such portion of the property was said to be Rs.27,480/- (Rupees twenty seven thousand four hundred eighty only) per month. The income was also said to be drawn from other portions of the property, which was under tenancy of M/s Supremes & Company, Agra. The company was said to be paying rental of Rs.10,000/- (Rupees ten thousand only) per month. One tenant, Vipin Shawhre, was said to be paying rent of Rs.8,000/- per month and another Sh. Ganga Ram Sharma, Chemists, was paying Rs.2,000/- (Rupees two thousand only) per month as rent. Yudhistra Sharma, ADM (Retd.) was also said to be tenant in the property of the respondent-husband @ Rs.3,000/- (Rupees three thousand only) per month. One Sh. Gupta was also said to be paying another some of Rs.3,000/- (Rupees three thousand only) per month. The total rental income from the property was said to be Rs.53,480/- (Rupees fifty three thousand four hundred eighty only). The respondent-husband was also said to be coparcener in other immovable property situated at Tota Ka Tal in Loha Mandi, Agra-2, which was on rent with Canara Bank @ Rs.9,960/- (Rupees nine thousand nine hundred sixty only) per month. The HUF was also said to be in possession of 60 acres of property in village Jarar and another 22 acres of fertile agricultural land at village Dhirpur, District Ferozabad, U.P. FAO No. M-72 of 1998 -4- The family of the respondent-husband also had 40 acres of fertile agricultural land at village Pandoora, Tehsil and District Guna, Madhya Pradesh, which was said to be yielding an income of Rs.2,40,000/- (Rupees two lac forty thousand only) per annum. The respondent was also said to be in possession of residential plots scattered all over and around Agra valued at Rs.1 crore. Father of the respondent-husband was also said to be owning, as karta, a beautiful built up flat at Ruchi Apartments, Pune, which was yielding an income of Rs.8,000/- (Rupees eight thousand only) per month. He was also said to be owning another 6 acres of land at village Jarar, Tehsil Bah, District Agra. Besides this, the appellant was also said to be well educated and holding high position with M/s Kirloskar Qummins Ltd., Pune, drawing a salary of Rs.10,000/- (Rupees ten thousand only) per month along with other amenities. The respondent-husband was also said to be running a flourishing independent business in Guna, M.P., from where he was getting income of Rs.20,000/- (Rupees twenty thousand only) per month. The total income of respondent-husband as coparcener and in his individual capacity was assessed at Rs.1,45,000/- (Rupees one lac forty five thousand only) per month. The respondent-husband was said to be income tax assessee, and his taxable income for the assessment year 1988-89 was Rs.53,620/- (Rupees fifty three thousand six hundred twenty only) and for the year 1989-90 it was Rs.56,900/- (Rupees fifty six thousand nine hundred only). On the pleadings referred to above, a claim of Rs.50,000/- (Rupees fifty thousand only) per month was made by way of permanent alimony. Alternatively, it was prayed that a gross permanent alimony be granted.

FAO No. M-72 of 1998 -5- The petition was contested by the respondent-husband, by raising preliminary objection that the petition was not maintainable, as decree of divorce had not been passed till the date of filing of the petition.

On merits, relationships between the parties were admitted, however, allegation of the respondent-husband being impotent, was denied. It was claimed, that the marriage could not be consummated due to act and conduct of the appellant-wife, and not due to impotency of the respondent-husband.

However, the Court accepted the version set up by the appellant-wife and allowed the petition filed by her.

The stand taken by the respondent-husband was, that the appellant was a graduate from Panjab University and had merit in her academic career. She also had done her post-graduation and was highly skilled and well qualified in various vocations. The appellant-wife was said to be expert in stitching cloths, therefore, had her independent source of income. She was said to be earning Rs.2,000/- (Rupees two thousand only) per month. The wife was also said to be drawing income from private tuition @ Rs.1,000/- (Rupees one thousand only) per month and, thus, it was claimed that the wife had independent income of Rs.3,000/- (Rupees three thousand only) per month. The case set up by the respondent-husband further was, that the appellant-wife had great employment potential, as she has completed computer course. It was also pleaded, that the wife was owner of agricultural land in District Gurgaon. It was also the case, set up by the respondent-husband, that after the Jimidari Abolition Act, 1950, the family of the respondent FAO No. M-72 of 1998 -6- became like small farmers. It was further pleaded that record of income of the year 1942 was not relevant in view of abolition of Jimidari Act. It was also the case set up by the respondent-husband, that the animal fair in village Jarar had become irrelevant with introduction of tractors, as the fair used to be for sale of bullocks, which ceased to have any relevance. Income from the fair was claimed to be nominal, and further that there were many shareholders out of that income. The case set up, therefore, was, that income is not sufficient even to meet the expenses. With regard to rental value, it was stated that the respondent-husband was owner of 5 acres of banjar/barani land in village Jarar and about 15 acres in Guna, M.P., which was also said to be banjar/barani and uncultivable. The stand was also taken, that there was no income from landed property, which was in the name of the respondent-husband. Flat at Pune was said to be in the ownership of the respondent, but was yielding no rental income. The respondent-husband also claimed, that he was a student and was unemployed, with no independent source of income. Running of own business was denied. The respondent-husband pleaded that he was meeting his day to day expenses with the help of his parents. Affidavit of Smt. Krishna Singh, who was half shareholder along with her children in the entire estate, was also attached. The land of U.P.S.F.E.C.C., which was on rent at Rs.27,480/- (Rupees twenty seven thousand four eighty only) per month, was said to be falling in the share of Smt. Krishna Singh. M/s Supremes & Company was said to be under litigation and was paying only Rs.100/- (Rupees one hundred only) per month as rent to the father of the respondent. Some portions of the tenanted premises were said to be rent free. In support thereof, FAO No. M-72 of 1998 -7- affidavits of the tenants were attached. It was also denied, that any rental income was being drawn from Yudhistra Sharma, as the said portion was also said to be in the name of Smt. Krishna Singh. Vipin Shawhre tenant was said to have vacated the premised. It was claimed, that the father of the respondent was getting Rs.1,000/- (Rupees one thousand only) per month from the entire Jarar House, Agra, as his half share. Tenants were said to be old and some of the families were said to be living free of charge. Rental from Canara Bank was also denied. The case set up by the husband was, that rental income by father was irrelevant for decision of application under Section 25 of the Act. It was claimed, that income of the respondent-husband was nil and income tax return for the year 1991-92 showed his income to be Rs.14,940/- (Rupees fourteen thousand nine hundred forty only) per year.

In rejoinder, all the assertions made in the petition were reiterated and those in the written statement were denied.

On the pleadings of the parties, the learned Additional District Judge was pleased to frame the following issues: -

"1. To what amount of permanent alimony the petitioner is entitled to as provided under Section 25 of the Hindu Marriage Act? OPP
2. Relief."

Appellant in support of her case, examined Naresh Chander Sharma, Clerk, Canara Bank, Loha Mandi, Agra, as AW-1, who stated the rate of rent to be Rs.12,450/- (Rupees twelve thousand four hundred fifty only) per month, out of which 50% was being paid to Prabal Partap Singh and remaining 50% to Ram Partap Singh, Smt. Krishna Singh, Shyam Partap Singh and minor Eitu Singh.

FAO No. M-72 of 1998 -8- AW-2 Surinder Kumar Saxena, Sub Registrar, Bah, District Agra, was examined, who brought the statement of sale deeds numbering 27 w.e.f. 27.3.1993 to 23.4.1994, executed by Atul Partap Singh, son of Parbal Partap Singh, as general power of attorney of his father and others, but not that of the respondent-husband. He further stated that the actual value of property is double from that fixed by the Collector.

AW-3 R.S. Meena, Lower Division Clerk from Income Tax Department produced income tax returns for the year 1988-89 to 1991- 92 regarding income of respondent-husband.

Appellant appeared as her own witness as PW-4 and supported her case as set up in the petition.

PW-5 Jagdish Singh, Reader in the Civil Court, Agra, did not bring any record, but verbally deposed regarding the land owned by the father of the respondent.

PW-6 Kr. Phool Singh father of the appellant also supported the version of the appellant.

The documentary evidence by way of Ex. P-1 to P-15 was brought on record, in support of the case.

The respondent-husband appeared as RW-1, and tendered documents mark R-1 to R-5.

On appreciation of evidence, the learned Additional District Judge, Chandigarh, assessed the monthly income of respondent at Rs.15,000/- (Rupees fifteen thousand only) per month. The learned Court also held that there was no evidence led to prove the income of the appellant, therefore, it was held that she did not own any moveable or immovable property. The plea of the respondent, that he was not FAO No. M-72 of 1998 -9- impotent, was not accepted in view of the decision of the learned Matrimonial Court. In view of the findings referred to above, the learned Additional District Judge assessed the permanent alimony payable to the appellant-wife at Rs.5,000/- (Rupees five thousand only) per month, or in the alternative Rs.10,000,00/- (Rupees ten lac only) as lump sum. Three months' time was given to the respondent-husband to deposit the amount. A charge on 6 acres of land situated in village Jarar shown in Ex. P-6 and on 20 acres of land situated at village Pandoora (Ex. P-10) was created, to secure the property.

Mr. Arun Jain, learned senior counsel, appearing on behalf of the appellant, has challenged the quantum of permanent alimony granted to the appellant, on the plea that the learned Additional District Judge did not correctly evaluate the income of the respondent-husband. The learned senior counsel, by referring to the documentary evidence on record, contended that it was proved that the appellant had coparcenary share in the land at village Jarar, Tehsil Bah, District Agra. As per documents Ex. P-1, P-2, P-5, P-6, P-9 and P-10, the revenue record placed on record, shows that as per Ex. P-5 and Ex. P-6, the respondent- husband had share of 31.43 acre in the land at village Jarar, Tehsil Bah, District Agra, and village Pandoora.

It was also proved on record, that value of the share in Ex. P-5 alone was Rs.2,42,00,000/- (Rupees two crore forty two lac only), taking into consideration the rate fixed by the Government @ Rs.1100/- (Rupees eleven hundred only) per sq. metre. In support of this contention, reference was made to Ex. P-41 i.e. notification of the Government fixing Government rate in the year 1995. The learned FAO No. M-72 of 1998 -10- senior counsel also referred to Ex. P-6 to show that 32.70 acres of land was in exclusive ownership of respondent-husband. Thus, total agricultural land in which the respondent-husband had ownership or interest, was shown to be 64.61 acres. Reference was also made to the registered sale deed executed by Kr. Atul Partap Singh to show the value of the land in possession of the respondent-husband. The details of the land owned by the husband-respondent, which are not in dispute, read as under: -

Class 1 () land which is possession/owne rship of landlords 359 Ch. Yashpal Singh Bigha-Biswa-
                   s/o Ch. Surajpal 207       Biswani
                   Singh resident of          17-18-3
                   village            349
                                              8-9-18
                   vide order Shri 941
                   M.M. Sandilya in 947       8-16-13
                   case No. 76/1970-          5-4-13
                                      952
                   71 under 176
                                      1029    3-4-11
                   Zamindari
                   Regulation     Act 1039    13-13-14
                   Khata No. 359 has          1-2-6
                   been       divided 1045
                   separately as per 1056     3-2
                   sets shown as              27-3
                   under:
                                      Total 9 88-14-16       Rs.93-01
                                      plots


1                  Surinder Pal S/o
                   Ch. Yaspal Singh
                   349/(8-14-18),
                   952 mon(1-16-11)
                   = Plots 2/Area
                   (10-6-9)
 FAO No. M-72 of 1998
                                      -11-

2              Srimati Raj Kumar
               w/o        Yashpal
               Singh 941 mon/(3-
               13-7), 947/(5-4-
               11),    1029/(2-7-
               10), 1049/(1-10-
               6), 1045/3-2 =
               Plots/(15-9-14)


3              Ch. Yashpal Singh
               s/o Ch. Suraj Pal
               Singh 1029 min/
               (11-6-4), Annual
               revenue     12-49
               paise


4              Atul Partap singh
               minor    son    of
               Prabhal     Pratap
               Singh        under
               Guardianship of
               Ramewari      Devi
               mother self 207
               min/(5-19-7),
               1056 min/(4-7-2)
               = Total Plots 02/
               (10-6-9), Annual
               Revenue (10.82 p)
               landlord Bhumidar
5              Ajay Pratap Singh
               minor    son    of
               Prabhal     Pratap
               Singh        under
               Guardianship of
               Ramewari      Devi
               mother self 207
               min/(5-19-7),
               1056 min/(4-7-2)
               = Total Plots 02/
               (10-6-9), Annual
               Revenue (10.82 p)
               landlord Bhumidar
6              Prabhal       Pratap
               Singh s/o Ch.
               Yashpal       Singh,
               207 min/(5-19-9),
               1056(4-7-2)        =
               total Plots 2/(10-6-
               11) Bhumidar
 FAO No. M-72 of 1998
                                                                     -12-

7                 Shyam      Pratap
                  Singh minor son
                  of Surinder Pal
                  Singh       under
                  Guardianship of
                  Smt.      Krishna
                  Singh mother self.
                  941 min/(5-3-6),
                  5952 mon/(1-8-0),
                  1056 min/(3-5-4)
                  = 3 plots/(10-6-
                  10),       Annual
                  Revenue     10-82
                  paise, Bhumidar
8                 Rampartap Singh
                  minor son of Shri
                  Surinder      Pal
                  Singh,      under
                  Guardianship of
                  Smt.      Krishna
                  Kumar mother self
                  1056 min/(10-10-
                  6), lagan 10-82
                  paise Bhumidar


It was also not in dispute, that the respondent-husband was employed with M/s Kirloskar Qummins Ltd., Pune, as an Executive, though the respondent claimed that he left the said job. The learned senior counsel also referred to the statement of the respondent-husband as RW-1, where he admitted that he owned 5 acres of agricultural land in village Jarar and 15 acres of land in Guna, though it was claimed to be barren. He also admitted, that he had a flat of 800 sq. feet at Pune. In cross-examination, admission was made by the respondent-husband that his great grandfather Chaudhary Surajpal Singh was a premier Jamidar of Jarar estate. He also admitted that his grandfather inherited jamidari rights after the death of Chaudhary Surajpal Singh. Further, that his father and Surinder Pal Singh were two sons of Rai Sahib Jaspal Singh.

FAO No. M-72 of 1998 -13- The respondent-husband admitted, that Jarar House was constructed by his grandfather, out of which is father had inherited 50% share. The factum of building in Loha Mandi having been constructed by his grandfather was not denied, in which his father was said to be having half share. He also admitted, that there were shops in village Jarar, in which 50% share was of his father. He further admitted his share in the coparcenary property. The admission also was made to the effect that he had 7 ½ per cent share in the income of fair and also in residential building. He also admitted big residential building in the ownership of the family. The respondent-husband admitted that the properties were owned by his father and Smt. Krishna Singh, and no partition had taken place. He admitted the property to ancestral. He also admitted, that his father and brother had joint kitchen and mess and also his right of inheritance in above properties. He also admitted the photographs on the pages of book titled 'The States Estates and Who's Who in India and Burma' By K.R. Khosla, where the income of the grand father of the respondent-husband was shown to be Rs.50,000/- (Rupees fifty thousand only) an year in the year 1942. In the cross-examination, he also admitted that cattle fair in village Jarar was held twice a week, which was being held even now, however, he denied the annual income of Rs.1.8 lac from this and stated that it was so about a decade ago, but now it had decreased. He denied existence of 73 shops, but could not tell the exact number. The taxable income for the year 1988-89 and 1989-90 was admitted.

FAO No. M-72 of 1998 -14- By referring to the evidence recorded above, the learned senior counsel for the appellant contended that the learned Additional District Judge has not assessed the income of the respondent correctly. Thus, the contention of the learned senior counsel for the appellant was, that by no stretch of imagination, the value of the property in the hand of the respondent-husband could be assessed at less than Rs.12 crore. Besides this, keeping in view the qualification of the respondent, he was capable of earning handsome income.

Mr. Dheeraj Chawla, learned counsel appearing on behalf of the respondent, however, contended that by way of impugned judgment, the learned Additional District Judge has granted permanent alimony @ Rs.5,000/- (Rupees five thousand only) per month, which is on the higher side and deserves to be reduced.

The contention of the learned counsel for the respondent was, that the documents placed on record to prove the allegations did not prove the case set up by the appellant-wife, as the appellant-wife has failed to connect the property with the respondent-husband. It was further the contention of the learned counsel for the respondent, that the appellant having failed to prove that the property in the hands of the father of the respondent, was ancestral coparcenary property, by leading evidence it could not be held that the appellant was coparcener, but the fact stood proved by his admission.

It may be mentioned here, that the respondent-husband had admitted the property to be ancestral, though he did not claim himself to be coparcener.

FAO No. M-72 of 1998 -15- The contention of the learned counsel for the respondent further was, that nothing was proved on record as to what income was being derived from the property which was owned by the respondent or alleged ancestral property. The stand taken, therefore, was that by way of impugned judgment, the appellant has been granted permanent alimony to which she was not otherwise entitled. The contention of the learned counsel for the respondent was, that it was for the appellant to prove the income of the respondent to succeed in an application under Section 25 of the Act. The learned counsel for the respondent further referred to the income tax return, to contend that income of respondent- husband was only Rs.13,279/- (Rupees thirteen thousand two hundred seventy nine only) and, therefore, there was no reason for the Court to have granted permanent alimony @ Rs.5,000/- (Rupees five thousand only) per month lump sum of Rs.10,000,00/- (Rupees ten lac only). The learned counsel for the respondent also contended, that the respondent has remarried in the year 1997 and, therefore, has other liabilities also. The appellant was said to be not entitled to grant of permanent alimony, specially for the reason that she made false allegation of impotency, which stands belied from the fact of remarriage of the respondent- husband. The contention of the learned counsel for the respondent- husband further was, that income tax return was the best piece of evidence, and if that is taken into consideration, the impugned judgment, granting permanent alimony @ Rs.5,000/- (Rupees five thousand only), cannot be sustained.

Learned counsel for the respondent also referred to the cross- examination of the appellant to contend, that in cross-examination she FAO No. M-72 of 1998 -16- has denied having seen the papers with regard to 60 acres of land of HUF and the contention, therefore, was that the evidence was merely hearsay. Thus, by referring to the cross-examination, the learned counsel for the respondent stated, that the appellant has failed to prove the income of the respondent-husband to claim any maintenance under Section 25 of the Act. Finally, the contention of the learned counsel for the respondent was, that under Section 25 of the Act, the alimony can be granted on the basis of income of the husband, and once by way of income tax return, the income was proved on record, the judgmnet of the learned Additional District Judge deserves to be modified, to reduce the alimony rather than to enhance it.

It is settled law, that in estimating the amount of permanent alimony or permanent maintenance, the Court, while dealing with the fact of income, is not to focus its attention only on the disposable income of a spouse in the year of proceedings the making of the order, but would also normally have regard to the earnings in the previous years and probable earnings in the future. The Court is also to look into the position and the status of parties and in absence of any reliable data on the point of income, the Court is to take into consideration overall financial position of the spouses and their necessities having regards not merely to their income but their properties, debts and liabilities.

In view of the position of law referred to above and on consideration, I find force in the contentions raised by the learned senior counsel for the appellant. Sufficient documentary evidence was placed on record to show the status of the respondent-husband, as a big landlord. It was also proved on record, that the husband was employed FAO No. M-72 of 1998 -17- as senior executive with M/s Kirloskar Qummins Ltd., Pune, and owned a flat in Pune, though there was dispute with regard to the fact whether it was with tenant or in self-occupation. Once it is proved on record that even if conservative approach is adopted, the property of the respondent- husband cannot be said to be less than worth Rs.12 crore, though it would be much more, as per evidence brought on record. The learned Court below, therefore, was not justified in fixing the income only at Rs.5,000/- (Rupees five thousand only) per month. The respondent, as per his own admission, owned 5 acres of precious land at Jarar near Agra, the properties at Agra as well as agricultural land measuring 20 acres in Madhya Pradesh.

It is settled law, that the agricultural land is not taxable and, therefore, the income tax returns filed by the respondent cannot be said to be depicting actual income of the respondent-husband. For the reasons best known to him, the respondent-husband did not place on record the wealth tax return, and tried to evade answering question about the property owned by the family. It is not in dispute, that respondent is from well-known jamidar family, which had income of Rs.50,000/- (Rupees fifty thousand only) in the year 1942. The property record further shows that the respondent has number of properties, beside being capable of holding high position as per his qualifications.

Keeping in view the assets of the respondent-husband, his income cannot be assessed less than Rs.1.5 lac (Rupees one lac five thousand only) per month. The appellant, therefore, is entitled to Rs.40,000/- (Rupees forty thousand only) per month along with right of residence as maintenance towards permanent alimony in the year of FAO No. M-72 of 1998 -18- filing of the petition.

It is well settled that the wife besides maintenance is now also entitled to right of residence with the equal status as that of husband. Even a flat of two rooms is worth more than Rs.80 lacs (Rupees eighty lac only). However, the right of residence along with right to maintenance is assessed at Rs.1,00,000,00/- (Rupees one crore only), if paid in lump sum.

For the reasons stated, this appeal is allowed, the permanent alimony payable is enhanced to Rs.40,000/- (Rupees forty thousand only) per month with right of residence or in the alternative a sum of Rs.1,00,000,00/- (Rupees one crore only) as one time alimony which would not represent even 1/10th of the property owned by the respondent.

The appellant shall also be entitled to costs, which are assessed at Rs.20,000/- (Rupees twenty thousand only).

(Vinod K. Sharma) Judge July 28, 2009 R.S.