Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Lakshmi Narayan @ Rinku vs State Of U.P. And Another
2022 Latest Caselaw 4929 ALL

Citation : 2022 Latest Caselaw 4929 ALL
Judgement Date : 3 June, 2022

Allahabad High Court
Lakshmi Narayan @ Rinku vs State Of U.P. And Another on 3 June, 2022
Bench: Shamim Ahmed



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 53
 
Case :- CRIMINAL REVISION No. - 1783 of 2022
 
Revisionist :- Lakshmi Narayan @ Rinku
 
Opposite Party :- State of U.P. and Another
 
Counsel for Revisionist :- Pankaj Kumar Tripathi
 
Counsel for Opposite Party :- G.A.,Sushil Kumar Pandey
 

 
Hon'ble Shamim Ahmed,J.

Heard Shri Pankaj Tripathi, the learned counsel for the revisionist and Shri Abhishek Shukla, learned A.G.A.-I for the State.

Shri Sushil Kumar Pandey, the learned counsel for the opposite party No. 2 joined through video conferencing.

This revision has been filed by the revisionist against the judgment and order dated 23.03.2022 passed by learned Incharge Principal Judge, Family Court, Mathura in Case No. 838 of 2018 (Smt. Poonam Vs. Lakshmi Narayan @ Rinku), under Section 125 Cr.P.C., Police Station Kotwali, District Mathura, whereby the learned Inchgarge Principal Judge directed the revisionist to pay Rs. 7,500/- per month to the opposite party No. 2 as an interim maintenance from the date of application.

Submission of learned counsel for the revisionist is that Rs. 7000/- per month from the date of application has been fixed as interim maintenance to the wife though the evidence in the case is yet to be adduced. Further submission is that such high amount of maintenance can be justified only after looking into the merits of the case. The provisions of interim maintenance is basically meant to avoid the prospect of destitution and vagrancy of ignored wife or children and the amount in that regard should not be fixed as if final amount of maintenance is being given. Learned counsel for the revisionist has tried to elaborate upon the economic circumstances of the revisionist and his other obligations and liabilities and has tried to show that fixation of such high amount is causing great hardship to the revisionist. Counsel has also sought to place his criticism against the impugned order on various other grounds touching upon the factual as well as legal aspects of the matter.

Per contra learned A.G.A.-I as well as the learned counsel for the opposite party No. 2 stated that the Court below passed the impugned order after considering the facts and circumstances of the case and the statements of the revisionist and opposite party no.2, in such circumstances to meet the ends of justice, the impugned order does not require any interference. There is no illegality, impropriety and incorrectness in the impugned order and also there seems to be no abuse of court's process.

I have heard learned counsel for the parties and perused the record.

Counsel for the revisionist has not been able to point out any such illegality or impropriety or incorrectness in the impugned order which may persuade this Court to interfere in the same. The amount fixed for interim maintenance was Rs. 7,500/- for the opposite party no. 2 which in the present days of high price rise cannot be said to be either excessive or disproportionate. The provisions of Section 125 of Cr.P.C are beneficial provisions which are enacted to stop the vagrancy of a destitute wife and provide some succour to them, who are entitled to get the maintenance which has been wrongly denied. The fact that the revisionist is the husband of opposite party no.2, has not been denied.

For the reasons stated above and with the consent of the parties, the instant revision is finally disposed of on the following terms and conditions.

The revisionist shall continue to pay interim maintenance amount of Rs. 7500/- per month from the date of application and pay the the amount of arrears calculating the amount at the rate of Rs. 7500/- per month from the date of application i.e. 27.01.2021 till June, which comes to approximately Rs. 1,35,000/- (Rs. One Lakh Thirty Five Thousand), as per the calculation made by learned counsel for the revisionist, be paid in three equal installments. The first installment of Rs. 45,000/- (Rs. Fourty Five Thousand) be paid on or before 03.07.2022, the second installment of Rs. 45,000/- shall be paid on or before 03.08.2022, and the third installment of Rs. 45,000/- be paid on or before 03.09.2022.

All the payments shall be made by way of Bank Draft in favour of revisionist's wife, Smt Poonam Pandey and onwards from the month of July, 2022 the revisionist shall pay Rs. 7500/- per month to the wife as interim maintenance without fail on or before the 10th day of every month.

It is clarified that in case the revisionist fails to comply with the aforesaid condition, as mentioned above, interim relief regarding installment granted by this Court shall automatically cancelled and the court below is at liberty to proceed regarding recovery of the entire amount due in accordance with law.

Order Date :- 3.6.2022 /Mustaqeem.

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter