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

Viraj Khatana vs State Of U.P. And Another
2023 Latest Caselaw 25668 ALL

Citation : 2023 Latest Caselaw 25668 ALL
Judgement Date : 20 September, 2023

Allahabad High Court
Viraj Khatana vs State Of U.P. And Another on 20 September, 2023
Bench: Deepak Verma




HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


?Neutral Citation No. - 2023:AHC:182439
 
Court No. - 89
 

 
Case :- APPLICATION U/S 482 No. - 32384 of 2023
 

 
Applicant :- Viraj Khatana
 
Opposite Party :- State of U.P. and Another
 
Counsel for Applicant :- Daya Shanker Pandey
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Deepak Verma,J.

1. Heard learned counsel for the applicant and learned A.G.A. for the State.

2. The present application under Section 482 Cr.P.C. has been filed for quashing the judgment and order dated 19.07.2023 passed by the learned Principal Judge, Family Court, Ghaziabad in Case No.674 of 2021 (Anu Mavi Vs.Viraj Khatana), under Section 125 Cr.P.C., P.S. Sahibabad, District Ghaziabad.

3. It is submitted by the learned counsel for the applicant that interim maintenance fixed in the matter is excessive and exorbitant. The applicant will not be in a position to pay such huge amount as fixed by Court concerned. The applicant moved objection before the court below. The trial court has not considered this objection and in ordinary manner, allowed the interim maintenance application of opposite party no. 2 and granted excessive amount of Rs.20,000/-. The impugned order suffers from infirmity and illegality warranting interference by this Court.

4. On the other hand, learned AGA opposing the prayer submitted that there is no infirmity or illegality in the impugned order warranting interference by this Court. Interim maintenance fixed by Court concerned is reasonable and final verdict is yet to come and at this stage, it would not be appropriate to interfere in the proceedings.

5. I have considered the rival submissions made by learned counsel for the parties and have gone through the entire record carefully.

6. In this matter, as is evident from the record, application under Section 125 CrPC is pending before the Court concerned. The court concerned has fixed Rs. 20,000/- to opposite party no.2 per month as interim maintenance. It is not in dispute that opposite no.2 is legally wedded wife of applicant and object of grant of maintenance is to afford a subsistence allowance to the wife who is not able to maintain herself. It provides a speedy remedy for the supply of food, clothing and shelter to the deserted wife. Maintenance awarded to a wife is not a bounty. Thus, keeping in view this fact that it is the duty of a husband to maintain his wife and also the fact that interim maintenance may be modified and altered at the time of final judgment, no infirmity or illegality is found in the impugned order. No good ground is made out to interfere with the matter. The application lacks merits and is liable to be dismissed.

7. The application is accordingly dismissed at this stage.

8. However, the court concerned is directed to decide the petition under Section 125 CrPC in accordance with law expeditiously, if possible within a period of three months from the date of production of a certified copy of this order.

Order Date :- 20.9.2023

Meenu Singh

 

 

 
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