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 12, Cited by 0]

Delhi District Court

Smt. Harpreet Kaur vs S. Manvinder Singh on 23 April, 2019

     IN THE COURT OF SH. GORAKH NATH PANDEY,
            ADDITIONAL SESSIONS JUDGE,
      WEST DISTRICT, TIS HAZARI COURTS, DELHI.


Crl. Appeal No.291/2017
CNR No. DLWT01009435­2017

In re:

Smt. Harpreet Kaur
W/o Sh. Manvinder Singh
D/o S. Jagjit Singh
R/o 154 A, 1st Floor,
Vishnu Garden
New Delhi­110018                             .........Appellant


                                 Versus
1. S. Manvinder Singh
S/o Sh. Jagjit Singh
C/o Jet Airways
At: G 11/12, Outer Circle
Connaught Place, New Delhi­ 110001

Also at:
House No. D­102
Ajnara Daffodil, Sector­137
Noida, Yamuna Expressway,
Noida, UP.


C.A. No. 291/17   Harpreet Kaur v. Manvinder Singh & Anr Page No.1/ 13
 2. Smt. Neelkanwal (mother­in­law)
R/o House no. D­102
Ajnara Daffodil, Sector­137
Noida, Yamuna Expressway
Noida, UP.                         .......Respondents


                  Date of filing of appeal          : 17.10.2017
                  Date of hearing final arguments   : 23.04.2019
                  Date of pronouncement of judgment : 23.04.2019


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 05.05.2017 passed by the Ld. M. M. (Mahila Court)­02, West in complaint No.79/1/16 under Section 12 of the Act whereby the application of the appellant/wife under Section 23 of the Act was allowed and the respondent/husband was directed to pay Rs. 14,000/­ per month to the complainant / wife from the date of filing of the application till they are legally entitled to claim the aforesaid amount. The respondent/husband was further restrained from committing any domestic violence and from communicating with her in any manner.

C.A. No. 291/17 Harpreet Kaur v. Manvinder Singh & Anr Page No.2/ 13

2. The brief background relevant for the disposal of the appeal is as follows:

The respondent/wife filed the complaint under Section 12 of the Act against the husband (i.e. the respondent herein) alongwith mother­in­law wherein she levelled allegations of domestic violence against them and claimed different reliefs under the Act. The petitioner/appellant is the legally wedded wife of the respondent. Out of the said wedlock, one child was born. The petitioner/wife levelled various allegations regarding harassment and dowry demand and accordingly the petition was filed.
The respondent/husband denied the allegations of the petitioner alleged in the petition.
After consideration of the documents on record and assessment of the income of the parties, the Ld. Trial court vide impugned order dated 05.05.2017, awarded interim maintenance @Rs.14000/­ per month to the appellant/wife considering the disposable income of the husband/respondent @ Rs.28000/­ per month after deducting the expenses.

3. Aggrieved therefrom, the appellant/wife has approached this court by way of this appeal.

C.A. No. 291/17 Harpreet Kaur v. Manvinder Singh & Anr Page No.3/ 13

4. The present appeal has been filed on the ground that the impugned order dated 05.05.2017 is illegal and not sustainable; only the salary of the respondent was considered while passing the impugned order and other incentives/allowances were not considered; the appellant was thrown out of the matrimonial home by the respondent; Special needs and expenses of the minor child was not considered and the settled proposition of law like status of the parties, independent income, liability of the respondent, requirement of the appellant and payment capacity of the respondents along with other factors were not considered by Ld. Trial Court while passing the impugned order. It is further argued that the impugned order is not sustainable in law and passed without application of judicial mind.

5. The notice of the appeal was issued to the respondent. The respondent put the appearance through his counsel and strongly 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.

C.A. No. 291/17 Harpreet Kaur v. Manvinder Singh & Anr Page No.4/ 13

6. I have heard the counsel for both the parties. The trial court record has also been perused.

7. 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.

8. 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 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 C.A. No. 291/17 Harpreet Kaur v. Manvinder Singh & Anr Page No.5/ 13 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.

9. 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.

10. 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 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 C.A. No. 291/17 Harpreet Kaur v. Manvinder Singh & Anr Page No.6/ 13 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."

11. 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 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 C.A. No. 291/17 Harpreet Kaur v. Manvinder Singh & Anr Page No.7/ 13 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 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 C.A. No. 291/17 Harpreet Kaur v. Manvinder Singh & Anr Page No.8/ 13 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 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 C.A. No. 291/17 Harpreet Kaur v. Manvinder Singh & Anr Page No.9/ 13 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"."

12. From the pleadings of the parties, the following admitted facts emerge:

(i) that the marriage between the parties was solemnized ;
(ii) That one child was born from the said wedlock who is presently under the care and custody of the petitioner/wife.
(iii) that both the parties are residing separately
(iv) The various allegations leveled by the petitioner to the appellant in the petition is a matter of trial.

13. In this case, the appellant/wife has asserted that she has studied upto 12th standard and has no income; she levelled various allegations of domestic violence against the respondent stating that she is dependent upon her parents and is staying with them.

14. The respondent on the other hand denied the averments of the petitioner and stated regarding his liability noting his monthly income of Rs. 45000­ Rs. 75000/­ inclusive of allowances which is dependent C.A. No. 291/17 Harpreet Kaur v. Manvinder Singh & Anr Page No.10/ 13 upon flying time. It is further stated that petitioner is capable of earning about Rs. 22000/­ per month being working at airport earlier. The Ld. Counsel for respondent has further brought to notice of the court the present condition of the airlines business wherein the companies are being closed and the pilots/employees are rendered unemployed. It is submitted that the salaries of the employees presently has been reduced by airline companies for cost cutting.

15. Admittedly, the petitioner/wife is residing separately along with a minor child. The respondent is not providing her maintenance and residence and he is under legal obligations to maintain his wife. The liability of the respondent appears to have been considered by the Ld. Trial Court while passing the impugned order and consideration of his salary as detailed in the impugned order. It is also noted that the respondent is under obligation to maintain the appellant/wife. The Ld. Trial Judge further considered the documents filed by the respondent like Salary certificate, loan documents along with other relevant documents. Admittedly, the amount is required to meet the expenses of the child and the petitioner. Moreover, it is observed that the amount received shall be adjusted at the final stage.

16. It may be mentioned that awarding of an interim C.A. No. 291/17 Harpreet Kaur v. Manvinder Singh & Anr Page No.11/ 13 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 petitioner is unemployed and not earning. Notwithstanding, the plea taken by the husband in response to the application under Section 23 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 cannot escape his responsibility of providing the minimum financial assistance to his wife for the sustenance. The respondent is under obligation to maintain the appellant/wife. Therefore, award of interim maintenance of Rs.14,000/­ to the wife considering the income and liabilities of the respondent is justified.

17. Applying the above principle in the facts and circumstances of the case, the impugned orders by which the Ld. Trial Court has directed the respondent/husband to pay Rs.14,000/­ per month to the appellant/wife towards interim maintenance from the date of filing of the application till further orders does not appear to be illegal and does not warrant for any interference. For the foregoing reasons, I find no merit in the appeal and the same is, accordingly, dismissed.

C.A. No. 291/17 Harpreet Kaur v. Manvinder Singh & Anr Page No.12/ 13

18. Trial court record be sent back alongwith the copy of the judgment. Appeal file be consigned to the record room.

Digitally signed by Gorakh
                                       Gorakh Nath         Nath Pandey

                                       Pandey              Date: 2019.05.02 16:16:25
                                                           +0530

Announced in the open court            (Gorakh Nath Pandey)
on 23.04.2019                        Addl. Sessions Judge (West)
                                      Tis Hazari Courts, Delhi.




C.A. No. 291/17   Harpreet Kaur v. Manvinder Singh & Anr Page No.13/ 13