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 6, Cited by 2]

Punjab-Haryana High Court

Smt. Kamlesh Arora vs Jugal Kishore Arora on 1 June, 1989

Equivalent citations: AIR1990P&H168, AIR 1990 PUNJAB AND HARYANA 168

ORDER

1. District Judge, Bhiwani, dated 1st of March, 1989, whereby in an application under Section 24 of the Hindu Marriage Act (hereinafter referred to as the Act), no maintenance pendente lite was allowed to the wife and a sum of Rs. 1,000/-was granted as litigation expenses.

2. The Learned counsel for the wife-petitioner submitted that as a matter of fact application under Section 24 of the Act was filed for grant of maintenance to the minor daughter who was living with her mother but the learned Distric Judge did not grant any maintenance for the minor daughter and declined the same to the wife on the ground that she was herself an earning hand. According to the learned counsel, in an application under S. 24 of the Act even a minor child is entitled to the maintenance pendente lite. In support of this contention, he referred to Smt. Usha v. Sudhir Kumar, 1975 Hindu LR 1; Chand Gupta (Smt.) v. Adarsh Pal Gupta, (1986) 1 Hindu LR 460 (Punj & Har); Pushpa Devi v. Om Parkash, (1985) 2 Hindu LR 327; Thimmappa v. Nagaveni, 1976 Hindu LR 693 : (AIR 1976 Kant 215) and Gulab Chand v. Sampati Devi, AIR 1988 J & K 22.

3. On the other hand, the learned counsel for the respondent-husband submitted that in application under S. 24 of the Act, maintenance pendente lite would be granted to the wife only and not to the minor child. Since the wife was herself an earning hand, she was not allowed any maintenance. In support of his contention, he referred to Mohan Singh v. Smt. Pushpa Devi, 197S Hindu LR 586; Dr. Rajinder Kumar Batta v. Dr. Kama Kumari, 1979 Hindu LR 443 and Akasam Chinna Babu v. Akasam Parbati, AIR 1967 Orissa 163.

4. In Smt. Usha v. Sudhir Kumar (1975 Hindu LR 1) (supra), a Division Bench judgment of this Court, it was held that--

"There is not doubt that under S. 24 of the Act the child cannot claim maintenance and it is only either of the two spouses who can make a claim. At the same time, it is clear that a claim can be made for maintenance of a child during a proceeding under the Act and the Court can in exercise of powers vested in it by S. 26 of the Act pass such interim orders in any proceeding under the Act, from time to time, as it may deem just and proper with respect to the maintenance and education of minor children, consistently with their wishes, wherever possible."

In view of the Division Bench judgment, the minor daughter was entitled to maintenance in an application under S. 24 of the Act. I am bound by the said judgment and, therefore, in not granting any maintenance to the minor child the learned District Judge acted illegally and with material irregularity in the exercise of his jurisdiction. Consequently, it is directed that the application filed by the wife under S. 24 for claiming maintenance for her minor daughter be decided afresh and the necessary maintenance be granted from the date of application. The Civil Revision is disposed of accordingly. The wife also be entitled to the costs of this petition which are quantified to be Rs.500/-.

5. Petition allowed.