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 4, Cited by 0]

Karnataka High Court

Sri P Ramprasad vs Smt Sindoori R on 27 June, 2014

Author: Ram Mohan Reddy

Bench: Ram Mohan Reddy

                              1
                                           W.P.No.7129/14

IN THE HIGH COURT OF KARNATAKA, BANGALORE

       DATED THIS THE 27TH DAY OF JUNE, 2014

                         BEFORE

  THE HON'BLE MR.JUSTICE RAM MOHAN REDDY

        WRIT PETITION NO.7129/2014 (GM-FC)

BETWEEN:

SRI P.RAMPRASAD,
S/O LATE A.C.PRAKASH REDDY,
AGED ABOUT 34 YEARS,
R/AT FLAT NO.CPH2,
MANTRI SAROVAR APARTMENTS,
HSR LAYOUT, BANGALORE-560102.
                                          ... PETITIONER
(BY SRI K.SUMAN, ADV.)

AND:

SMT.SINDOORI R.,
W/O SRI P.RAMPRASAD,
D/O K.RAVINDRA REDDY,
AGED ABOUT 27 YEARS,
R/AT NO.368, 6TH MAIN ROAD,
KORAMANGALA 1ST BLOCK,
BANGALORE-560034.
                                        ... RESPONDENT
(BY SRI G.SUKUMARAN, ADV.)

     THIS WRIT PETITION IS FILED UNDER ARTICLES 226 &
227 OF CONSTITUTION OF INDIA PRAYING TO QUASH THE
ORDER DATED 09.01.2014 PASSED BY THE COURT OF THE
FIRST ADDL. PRINCIPAL JUDGE, FAMILY COURT AT
BENGALURU IN M.C.NO.262/2013 ON I.A.NO.V VIDE ANN-A, AS
ARBITRARY, ILLEGAL AND UNJUST AND TO ACCORDINGLY
DISMISS I.A.NO.V FILED BY THE RESPONDENT IN THE COURT
                             2
                                              W.P.No.7129/14

BELOW IN M.C.NO.262/2013 UNDER SECTION 24 OF THE
HINDU MARRIAGE ACT.

     THIS WRIT PETITION COMING ON FOR PRELIMINARY
HEARING IN 'B' GROUP, THIS DAY, THE COURT MADE THE
FOLLOWING:

                       ORDER

The jurisdiction to pass an order under section 24 of the Hindu Marriage Act, 1955 [for short 'Act'] arises as soon as any proceeding is instituted under the Act and the condition for the exercise of jurisdiction under the said section is that the applicant should not have any independent income sufficient for her to support necessary expenses of the proceeding. If that condition is satisfied, the court has jurisdiction and power to pass an order to direct the opposite party to pay expenses of the proceeding and direct monthly maintenance during the proceeding which the court seems to be reasonable.

2. The grant of relief under section 24 of the Act is neither dependent on the merits of the petition or success or failure of the petition. The reason behind 3 W.P.No.7129/14 section 24 of the Act for payment pendente lite is that the marriage when admitted it is the duty of the spouse to maintain the indigent person. The proceeding under section 24 of the Act never provides any authorization to a Court to take into consideration the allegations and counter allegations made by the parties in the pleadings relating to merit of the claim for a decree sought for in the proceeding filed before Court.

3. The order for maintenance pendente lite and cost of proceeding can, as the initial words of the section clearly states be made in any proceedings under the Act, which would include proceedings for restitution of conjugal rights, decree for judicial separation, decree for divorce or nullity of void and voidable marriages. This is the law laid down by this Court in 'SHIVAKUMAR T.A. v. SMT. PUSHPA REKHA'1. 1 2002 [5] KLJ 393 4 W.P.No.7129/14

4. The facts that petitioner husband is a practicing Advocate, appointed as a Central Government Standing Counsel, having put in 10 years at the Bar, and represents several multinational companies as well as several highly esteemed clients, and is the owner of immovable properties both residential and vacant land which command a high market value in view of the urbanization of Bangalore, are not in dispute. The family Court having taken into consideration the aforesaid facts, coupled with the fact that the respondent wife is not employed and has no income of her own, keeping with the social status of the parties, passed the order for interim maintenance and litigation expenses.

5. Applying the aforesaid observations of this Court to the facts of the case, this petition by the husband challenging the order dated 9.1.2014 Annexure-A in MC No.262/2013 instituted by the 5 W.P.No.7129/14 respondent - wife, directing payment of interim maintenance of `15,000/- and litigation expenses of `5,000/- is without merit and is accordingly rejected.

Sd/-

JUDGE AN/-