Friday, 24, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Deepa Chatterjee & Anr vs Satyajeet Chatterjee
2013 Latest Caselaw 5731 Del

Citation : 2013 Latest Caselaw 5731 Del
Judgement Date : 11 December, 2013

Delhi High Court
Deepa Chatterjee & Anr vs Satyajeet Chatterjee on 11 December, 2013
Author: Rajiv Sahai Endlaw
*      IN THE HIGH COURT OF DELHI AT NEW DELHI
                                 Date of decision: 11th December, 2013.

+      RFA 200/2012, CM No.7926/2012 (u/O 41 R-27 of the CPC), CM
       No.7927/2012 (for stay), CM No.15161/2012 (for vacation of stay)
       & CM No.14645/2013 (for stay of execution).

       SATYAJIT CHATTERJEE                      ..... Appellant
                   Through: Mr. Pankaj Mehta & Mr. R.K. Mehta,
                            Advs.

                                 Versus
       DEEPA CHATTERJEE & ANR                 ..... Respondents
                   Through: Mr. S.N. Choudhri, Ms. Shruti
                            Choudhri & Mr. Anjan Sinha, Advs.

                                  AND

+                              RFA 326/2012

       DEEPA CHATTERJEE & ANR                  ..... Appellants
                   Through: Mr. S.N. Choudhri, Ms. Shruti
                            Choudhri & Mr. Anjan Sinha, Advs.

                                 Versus
    SATYAJEET CHATTERJEE                      .... Respondent
                  Through: Mr. Pankaj Mehta & Mr. R.K. Mehta,
                           Advs.
CORAM:
HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW

RAJIV SAHAI ENDLAW, J.

1. Both appeals impugn the judgment and decree dated 29 th September,

2011 of the Court of the Additional District Judge (ADJ)-03 (C), Delhi in

Suit No.02/2009 (Unique Case I.D. No.02401C0091632003) filed by the

appellants in RFA No.326/2012 against the appellant in RFA No.200/2012

under Sections 18 & 20 of the Hindu Adoption and Maintenance Act, 1956.

Vide the impugned judgment and decree, the appellant Mr. Satyajeet

Chatterjee (husband) in RFA No.200/2012 has been directed to pay to the

appellant No.1 Ms. Deepa Chatterjee (wife) in RFA No.326/2012, a sum of

Rs.10,000/- per month from 1st September, 2003 till the date of the decree

and future maintenance at the rate of Rs.10,000/- per month, month by

month and a sum of Rs.8,000/- per month to the appellant No.2 Mr. Indra

Chatterjee (son) in RFA No.326/2012 from 1st September, 2003 till 21st

December, 2004 i.e. till the date of his attaining majority.

2. Notice of RFA No.200/2012 was issued and vide ex-parte ad interim

order dated 2nd May, 2012, the operation of the impugned judgment and

decree was stayed on the appellant/husband depositing a sum of

Rs.2,75,000/- in this Court and paying maintenance to the appellant/wife at

the rate of Rs.6,500/- per month during the pendency of the appeal. The

appellant/husband however did not comply with the said conditions and

vide order dated 30th November, 2012, it was clarified that upon non-

compliance by the appellant/husband with the said conditions, the stay of

execution earlier granted stood vacated and it was open to the appellant/wife

to execute the decree.

3. Notice of RFA No.326/2012 was also issued.

4. Mediation attempted, remained unsuccessful.

5. The counsels have been heard.

6. The undisputed position is:

(i) that the parties are Hindu by religion and were married on 13 th

February, 1986 and are living separately since 13th April, 1986;

(ii) that the appellant No.2 son was born out of the wedlock on 21st

December, 1986 and has been in the custody of the mother since

birth;

(iii) that on 21st April, 1988, the appellant/husband filed a petition

for divorce on the ground of desertion and which petition was granted

on 1st October, 1994;

(iv) that FAO No.272/1994 preferred by the appellant/wife against

the decree of divorce was allowed on 19th January, 2001 and the

decree of divorce set aside;

(v) that the appellant/husband 're-married' during the pendency of

the appeal and has a teen age daughter from such 're-marriage';

(vi) that during the pendency of FAO No.272/1994, maintenance,

pendente lite at the rate of Rs.2,000/- per month was granted to the

appellant/wife;

(vii) that SLP (CC) No.15091/2013 against the judgment dated 19 th

January, 2001 of this Court in FAO No.272/1994 is pending

consideration in the Supreme Court;

(viii) that the appellant/husband is working at a managerial position

with UCO Bank;

       (ix)    that the appellant/wife is non-working;

       (x)     that the appellant No.2 son is informed to be working as a

Computer Engineer, since attaining the age of 24 years.

7. The suit from which this appeal arises, was instituted on 22nd

September, 2003 claiming maintenance at the rate of Rs.27,500/- for both

the appellants in RFA No.326/2012.

8. The learned ADJ, in the impugned judgment, has held:

(a) that the appellant/husband has admitted that 'his second wife'

though earlier a house wife was earning Rs.5,000/- per month;

(b) that though the appellant/husband had claimed liability of his

mother also but since the father of the appellant/husband had retired

as a Class-I government officer, his mother was earning pension and

was not financially dependant upon him;

(c) that as per the salary slip of the appellant/husband for the

month of April, 2010, his gross salary was Rs.39,565.52 paise;

(d) that the appellant/husband had neglected the appellant/wife and

son without any justifiable cause and had failed to establish that he

was bearing any of their expenses; and, the amount paid by the

appellant/husband towards interim maintenance was allowed to be

adjusted from the decretal amount.

9. The counsel for the appellant/husband, has argued:

(I) that the learned ADJ has erred in awarding maintenance from

the year 2003 onwards at the same rate of Rs.10,000/- which was

fixed as per the salary slip of April, 2010;

(II) that the appellant/husband, on account of 're-marriage' also has

to bear the expenses of 'his second wife' and teen age daughter from

the said 'marriage';

(III) attention is invited to the statement of bank account for the

period 1st January, 2010 to 7th December, 2012 of the appellant/wife

to contend that she has been receiving credits therein;

(IV) that it was the plea of the appellant/husband before the learned

ADJ also of the appellant/wife having huge amounts of deposits in

her name from which she is earning interest but the appellant/husband

at that stage could not prove the same;

(V) attention is invited to a certificate issued by the State Bank of

India (SBI) of the Fixed Deposit Receipts (FDRs) in the name of the

appellant/wife (and in which respect application under Order 41 Rule

17 CPC is filed) and it is contended that the appellant/wife is earning

interest therefrom;

(VI) that it is thus urged that the appellant/wife played a fraud upon

the Court and is not entitled to any relief.

10. The counsel for the appellant/wife, has argued:

(A) that the monies in the fixed deposits are of the father of the

appellant/wife and the certificate of the SBI relied upon by the

appellant/husband is mischievous and the appellant/husband has

obtained such certificate being a banker and attention is invited to

another certificate clarifying the position;

(B) that other monies in the account of the appellant/wife are gifted

from her brother;

(C) that the learned ADJ has granted maintenance to the

appellant/son till the date of attaining majority only, when he had not

even started earning till then;

(D) that the appellant/wife in her affidavit by way of examination-

in-chief had deposed that the appellant/husband was drawing a

handsome salary of more than Rs.50,000/- excluding perks which

includes free house, transport etc. and also earning from the deposits,

debentures and other investments and rent from his own house and

was thus having a total income of more than Rs.65,000/- per month

and was not cross-examined on the said aspects;

(E) that the learned ADJ instead of awarding maintenance to the

appellant/wife at the rate of 1/3rd of the earnings of the

appellant/husband, has awarded only at the rate of Rs.10,000/- per

month;

(F) that the appellant/husband has not disclosed his assets;

(G) that the appellant/husband in cross-examination admitted

having LIC policies;

(H) that the 'second wife' of the appellant/husband was earning

Rs.35,000/- per month.

11. While the appellant/husband has sought reduction of maintenance

awarded, the appellants wife and son have sought enhancement.

12. I have weighed the aforesaid rival contentions.

13. I am not inclined to accept the appeal of the appellant/husband for

reduction of arrears of maintenance or future maintenance for the following

reasons:

(i) the appellant/husband has not been able to plead or prove the

case of the appellant/wife being employed or carrying on any

vocation or having any earning therefrom;

(ii) merely because the father or brother of the appellant/wife may

be helping her, is no reason to reduce the liability of the

appellant/husband towards appellant/wife; for this reason, no merit is

found in the application under Order 41 Rule 27 CPC also;

(iii) no error is found in the learned ADJ applying the same

monthly rate of maintenance as fixed for future to the arrears also, as

the future maintenance fixed by the learned ADJ is found to be on the

lower side and as grant of maintenance to the appellant/son has been

restricted till the date of attaining majority when ordinarily a child

does not become financially independent at that age and when it is

also not the case of the appellant/husband that his son had become

financially independent on that date; thus in the overall scheme of the

order, no reduction of rate applied for arrears is called for;

(iv) it cannot also be lost sight of that the arrears were payable by

the appellant/husband month by month; the appellant/husband

however enjoyed the monies and must have earned interest thereon

and has not been directed to pay any interest on arrears from the date

when the maintenance for each month fell due and till the date of

payment;

(v) even otherwise, considering the status of the appellant/husband,

the amount of Rs.10,000/- per month, is not found to be excessive

considering the need of the appellant/wife to maintain herself in the

same position as she would been if not forced to live separately from

the husband;

(vi) though the appellant/wife had been living separately since 13 th

April, 1986 as aforesaid and literally single handedly brought up the

son but the respondent/husband did not provide for her and the suit

for maintenance was filed by the appellant/wife only on 22nd

September, 2003; it can thus by no stretch of imagination be said that

the appellant/husband has been prejudiced in any way; rather, the

learned ADJ is right in holding that the appellant/husband has

neglected his wife and son.

14. As far as the appeal preferred by the appellant/wife for enhancement

of the maintenance is concerned, though I am not inclined to enhance the

rate of maintenance fixed for the arrears and for future till date, but I am of

the view that considering that the salary of the appellant/husband also must

have now increased, the appellant/husband with effect from 1st December,

2013 should pay maintenance at the rate of Rs.20,000/- per month to the

appellant/wife. The said rate has been arrived at by taking the current salary

of the appellant/husband to be Rs.60,000/- per month, as contended by the

counsel for the appellant/wife during the hearing and not controverted by

the counsel for the appellant/husband and finding the appellant/wife to be

entitled to at least 1/3rd share thereof, as laid down in Nimisha Vs. Saurabh

Srivastava 201 (2013) DLT 769, Lalit Bhola Vs. Nidhi Bhola

MANU/DE/0487/2013, Dev Dutt Singh Vs. Rajni Gandhi AIR 1984 Delhi

320 and Ashok Ratilal Trivedi Vs. Anjani Madhusudan Oza

MANU/DE/0213/1971 and considering the prevalent cost of living.

15. Resultantly, RFA No.200/2012 is dismissed and RFA No.326/2012 is

partly allowed to the aforesaid extent.

16. The appellant/wife is also awarded costs of these appeals assessed at

Rs.25,000/-.

Decree sheet be drawn up.

RAJIV SAHAI ENDLAW, J.

DECEMBER 11, 2013 bs

 
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 : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter