Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sanjay Bhardwaj & Ors. vs The State & Anr.
2010 Latest Caselaw 3955 Del

Citation : 2010 Latest Caselaw 3955 Del
Judgement Date : 27 August, 2010

Delhi High Court
Sanjay Bhardwaj & Ors. vs The State & Anr. on 27 August, 2010
Author: Shiv Narayan Dhingra
              * IN THE HIGH COURT OF DELHI AT NEW DELHI

                                             Date of Reserve: 9th August, 2010
                                              Date of Order: 27th August, 2010
+Crl.M.C.No. 491/2009
%
                                                                             27.08.2010

        Sanjay Bhardwaj & Ors.                    ... Petitioner
                  Through: Dr. Naipal Singh, Advocate

                 Versus


        The State & Anr.                           ... Respondents
                   Through: Mr. O.P.Saxena, APP for the State
                   With Mr. Gajraj Singh, SI
                   Mr. K.C.Jain, Adv. for the Complainant/Wife


JUSTICE SHIV NARAYAN DHINGRA
1. Whether reporters of local papers may be allowed to see the judgment?       Yes.

2. To be referred to the reporter or not?                                      Yes.

3. Whether judgment should be reported in Digest?                              Yes.


JUDGMENT

The present petition under Section 482 Cr.P.C.

assails an order of interim maintenance under The Protection

of Women from Domestic Violence Act, 2005 (in short

Domestic Violence Act) passed by the learned MM on 16th

January, 2008 and confirmed by the learned Additional

Sessions Judge in appeal by order dated 29th February, 2008.

2. The petitioner was a Non-Resident Indian, working

in Luanda, Angola in Africa as a Manager. He came to India

taking leave from his job for marriage. Marriage between the

petitioner and respondent no.2/wife was settled through

matrimonial advertisement. The respondent wife was MA

(English) and MBA. As per her bio-data sent before marriage,

she was doing job with a Multinational Company. The marriage

between the parties was solemnized on 14th May, 2007 at a

Farmhouse in Vasant Kunj and was got registered on 25th May,

2007. The parties lived together for a limited period of 10 days

i.e. from 15th May, 2007 to 19th May, 2007 and from 2nd June to

6th June, 2007. While the allegations of husband are that

marriage failed within 3 weeks since the wife was suffering

from a chronic disease about which no information was given

to him before marriage and a fraud was played. The

allegations made by wife were as usual of dowry demand and

harassment. Since the marriage did not succeed, the

husband/petitioner filed a petition under Section 12 of Hindu

Marriage Act for declaring the marriage as null and void and

the wife first filed an FIR against the husband under Section

498A/406 IPC and then filed an application under Section 12 of

Domestic Violence Act.

3. It is not relevant for the purpose of this petition to

go into the details of allegations and counter allegations made

by each other. Suffice it to say that the learned MM passed an

order dated 16th January, 2008 directing husband to pay an

interim maintenance of ` 5000/- pm to the wife. He fixed this

maintenance without considering the contentions raised by the

husband (as is stated in the order) that the husband lost his

job in Angola (Africa) where he was working before marriage

because his passport was seized by police and he could not

join his duties back. After marriage he remained in India, he

was not employed. In the appeal, learned Additional Session

Judge noted the contentions raised by the husband that he had

become jobless because of the circumstances as stated by him

and he had no source of income, he was not even able to

maintain himself and had incurred loan, but observed that

since the petitioner had earlier worked abroad as Sales

Manager and in view of the provisions of Domestic Violence

Act, he had the responsibility to maintain the wife and

monetary relief was necessarily to be provided to the

aggrieved person i.e. wife. He observed that the wife was not

able to maintain herself therefore husband, who earned

handsomely in past while working abroad, was liable to pay `

5000/- pm to the wife as fixed by the learned MM.

4. A perusal of Domestic Violence Act shows that

Domestic Violence Act does not create any additional right in

favour of wife regarding maintenance. It only enables the

Magistrate to pass a maintenance order as per the rights

available under existing laws. While, the Act specifies the

duties and functions of protection officer, police officer, service

providers, magistrate, medical facility providers and duties of

Government, the Act is silent about the duties of husband or

the duties of wife. Thus, maintenance can be fixed by the

Court under Domestic Violence Act only as per prevalent law

regarding providing of maintenance by husband to the wife.

Under prevalent laws i.e. Hindu Adoption & Maintenance Act,

Hindu Marriage Act, Section 125 Cr.P.C - a husband is

supposed to maintain his un-earning spouse out of the income

which he earns. No law provides that a husband has to

maintain a wife, living separately from him, irrespective of the

fact whether he earns or not. Court cannot tell the husband

that he should beg, borrow or steal but give maintenance to

the wife, more so when the husband and wife are almost

equally qualified and almost equally capable of earning and

both of them claimed to be gainfully employed before

marriage. If the husband was BSc. and Masters in Marketing

Management from Pondicherry University, the wife was MA

(English) & MBA. If the husband was working as a Manager

abroad, the wife with MBA degree was also working in an MNC

in India. Under these circumstances, fixing of maintenance by

the Court without there being even a prima facie proof of the

husband being employed in India and with clear proof of the

fact that the passport of the husband was seized, he was not

permitted to leave country, (the bail was given with a condition

that he shall keep visiting Investigating Officer as and when

called) is contrary to law and not warranted under provisions of

Domestic Violence Act.

5. We are living in an era of equality of sexes. The

Constitution provides equal treatment to be given irrespective

of sex, caste and creed. An unemployed husband, who is

holding an MBA degree, cannot be treated differently to an

unemployed wife, who is also holding an MBA degree. Since

both are on equal footing one cannot be asked to maintain

other unless one is employed and other is not employed. As

far as dependency on parents is concerned, I consider that

once a person is grown up, educated he cannot be asked to

beg and borrow from the parents and maintain wife. The

parents had done their duty of educating them and now they

cannot be burdened to maintain husband and wife as both are

grown up and must take care of themselves.

6. It must be remembered that there is no legal

presumption that behind every failed marriage there is either

dowry demand or domestic violence. Marriages do fail for

various other reasons. The difficulty is that real causes of

failure of marriage are rarely admitted in Courts. Truth and

honesty is becoming a rare commodity, in marriages and in

averments made before the Courts.

7. I therefore find that the order dated 16th January,

2008 passed by the learned MM and order dated 29th February,

2008 passed by the learned Additional Sessions Judge fixing

maintenance without there being any prima facie proof of the

husband being employed are not tenable under Domestic

Violence Act. The petition is allowed. The orders passed by

Metropolitan Magistrate and learned Additional Sessions Judge

are hereby set aside.

August 27, 2010                                 SHIV NARAYAN DHINGRA, J.
vn





 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter