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 2, Cited by 2]

Allahabad High Court

Amit Kumar Sharma vs Smt. Manju Sharma on 19 December, 2019

Bench: Sudhir Agarwal, Rajeev Misra





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 34
 
Case :- FIRST APPEAL No. - 890 of 2019
 
Appellant :- Amit Kumar Sharma
 
Respondent :- Smt. Manju Sharma
 
Counsel for Appellant :- Anand Prakash Dubey
 
Counsel for Respondent :- Ravindra Pratap Singh,Vishal Singh
 

 
Hon'ble Sudhir Agarwal,J.
 

Hon'ble Rajeev Misra,J.

1. Heard Sri Anand Prakash Dubey, Advocate for appellant and Sri S.K. Singh, Advocate holding brief of Sri R.P. Singh, Advocate for respondent.

2. This appeal under Section 19(1) of Family Courts Act, 1984 has arisen from judgment and order dated 11.10.2019 passed by Smt. Deepa Jain, Principal Judge, Family Court, Bulandshahar on an application filed under Section 24 of Hindu Marriage Act, 1955 (hereinafter referred to as "Act, 1955") awarding interim maintenance of Rs. 25,000/- per month which includes Rs. 3000/- each for three minor children residing with respondent-wife and a lump sum amount of Rs. 20,000/- towards litigation expenses.

3. Learned counsel for appellant contended that appellant's total carry home salary is Rs. 51,000/- but he could not dispute that he has three minor children who are residing with wife and for four units in family Rs. 25,000/-, cannot be said to be excessive, unjust or unreasonable. He further submitted that appellant is already paying some amount to respondent but on this aspect adduced no evidence either before Court below or before this Court.

4. No other point has been argued.

5. Appeal is accordingly dismissed at the stage of hearing under Order 41 Rule 11 C.P.C.

Order Date :- 19.12.2019 AK