Citation : 2020 Latest Caselaw 2352 Del
Judgement Date : 6 August, 2020
$~J-1
* IN THE HIGH COURT OF DELHI AT NEW DELHI
% Date of Decision: 6th August, 2020
+ FAO 369/1996
KUSUM SHARMA ..... Appellant
Through: None.
versus
MAHINDER KUMAR SHARMA ..... Respondent
Through: Mr. Sunil Mittal, Senior Advocate as
Amicus Curiae with Ms. Seema Seth
and Mr. Dhruv Grover, Advocates
Ms. Anu Narula, Advocate as Amicus
Curiae.
CORAM:
HON'BLE MR. JUSTICE J.R. MIDHA
JUDGMENT
1. In matrimonial cases, the Court has to ascertain the financial capacity/status of both the parties for fixing maintenance. In many developed countries, the law prescribes a comprehensive format of assets, income and expenditure to be filed by both the parties at the very threshold of matrimonial litigation. However, there is no provision of law in our country for directing the parties to disclose their assets, income and expenditure in a particular format.
2. Vide judgment dated 14th January, 2015, this Court, after considering the International Best Practices, issued directions and formulated an affidavit of assets, income and expenditure to be filed by both parties at the very threshold of matrimonial litigation. This Court modified the aforesaid directions and format of assets, income and expenditure vide judgments dated 29th May, 2017 and 06th December, 2017.
Digitally Signed By:RAJENDER SINGH KARKI Signing Date:06.08.2020 14:45:50
3. In the earlier judgments dated 14th January, 2015; 29th May, 2017 and 06th December, 2017, this Court considered ten affidavits of assets, income and expenditure used in five countries. Fifty more formats of affidavits of assets, income and expenditure of various countries namely U.S.A., U.K., Ireland, Singapore, Canada, Australia and South Africa have now come to the notice of this Court thereby warranting modification of the judgment dated 06th December, 2017.
4. The Family Courts have sent their response/feedback and further suggestions to the working of the guidelines mentioned in the judgment dated 06th December, 2017 which have been considered by this Court. Mr. Sunil Mittal, Senior Advocate and Ms. Anu Narula, Advocate, assisting this Court as amici curiae, have given further suggestions which have also been considered.
5. In Bhandari Engineers & Builders Pvt. Ltd. v. Maharia Raj Joint Venture, (2020) 266 DLT 106 (hereinafter referred to as Bhandari Engineers I), this Court formulated an affidavit of assets, income and expenditure to be filed by the judgment-debtor in execution cases. Vide judgment dated 05th August, 2020 in Bhandari Engineers & Builders Pvt. Ltd. v. Maharia Raj Joint Venture (hereinafter referred to as Bhandari Engineers II), this Court modified and improved the format of affidavits of assets, income and expenditure to make it more comprehensive and further directions have been passed so that the execution cases are decided within a period of one year from the date of their institution.
6. The affidavits formulated by this Court in Bhandari Engineers II are far more comprehensive than the affidavit formulated by this Court for matrimonial cases. This Court considers it appropriate to incorporate the
Digitally Signed By:RAJENDER SINGH KARKI Signing Date:06.08.2020 14:45:50 benevolent features of Bhandari Engineers II in the format of the affidavits of assets, income and expenditure in this case.
7. On careful consideration of the directions issued by this Court in Bhandari Engineers II; International Best Practices used in the developed countries; feedback and suggestions of the Family Courts and the suggestions of the learned amici curiae, the directions issued by this Court in judgment dated 18th September, 2014 - (2014) 214 DLT 493 (hereinafter referred to as ‗Kusum Sharma I'); judgment dated 14th January, 2015 - (2015) 217 DLT 706 (hereinafter referred to as ‗Kusum Sharma II'); judgment dated 29th May, 2017 - MANU/DE/2406/2017 (hereinafter referred to as ‗Kusum Sharma III') and judgment dated 06th December, 2017 - (2018) 246 DLT 1 (hereinafter referred to as ‗Kusum Sharma IV)', are hereby modified.
8. The modified directions and the modified formats of affidavits of the assets, income and expenditure are as under:
MODIFIED DIRECTIONS
9. Maintenance is not merely a legal right. It is part and parcel of basic human right. For weaker sections, it is a problem in the sense that their very survival rests upon the maintenance. The object of providing maintenance is two-fold: firstly, to prevent vagrancy resulting from strained relations between the husband and wife, and secondly, to ensure that the indigent litigating spouse is not handicapped in defending or prosecuting the case due to want of money. On the breakdown of the marriage, it often so happens that the husband pays nothing for the support of his wife and children and the wife has to fall back upon her parents and relatives to fend for her immediate needs. Reasonableness too demands extension of such a relief in
Digitally Signed By:RAJENDER SINGH KARKI Signing Date:06.08.2020 14:45:50 favour of a needy spouse. Had not the parties drifted away from one another, the spouse, from whom support is sought, would have supported the other spouse entailing financial burden. Hence, it is but natural to make the husband bear the cost of maintaining his wife pending disposal of any dispute until some permanent relief is provided to her.
10. In Bhuwan Mohan Singh v. Meena, AIR 2014 SC 2875, the Supreme Court held that any delay in adjudication of maintenance cases by the Family Court is not only against human rights but also against the basic embodiment of dignity of an individual. The object of the provisions for grant of maintenance is to provide speedy remedy for supply of food, clothing and shelter to the deserted wife and to prevent vagrancy and destitution. The observations of the Supreme Court are as under:
―2. The two issues that pronouncedly emanate in this appeal by special leave are whether the Family Court while deciding an application under Section 7 of the Family Court Act, 1984 (for brevity, ―the Act‖) which includes determination of grant of maintenance to the persons as entitled under that provision, should allow adjournments in an extremely liberal manner remaining oblivious of objects and reasons of the Act and also keeping the windows of wisdom closed and the sense of judicial responsiveness suspended to the manifest perceptibility of vagrancy, destitution, impecuniosity, struggle for survival and the emotional fracture, a wife likely to face under these circumstances and further exhibiting absolute insensitivity to her condition, who, after loosing support of the husband who has failed to husband the marital status denies the wife to have maintenance for almost nine years as that much time is consumed to decide the lis and, in addition, to restrict the grant of maintenance to the date of order on some kind of individual notion. Both the approaches, as we perceive, not only defeat the command of the legislature but also frustrate the hope of wife and children who are deprived of adequate livelihood and
Digitally Signed By:RAJENDER SINGH KARKI Signing Date:06.08.2020 14:45:50 whose aspirations perish like mushroom and possibly the brief candle of sustenance joins the marathon race of extinction. This delay in adjudication by the Family Court is not only against human rights but also against the basic embodiment of dignity of an individual.
3. Be it ingeminated that Section 125 of the Code of Criminal Procedure (for short ―the Code‖) was conceived to ameliorate the agony, anguish, financial suffering of a woman who left her matrimonial home for the reasons provided in the provision so that some suitable arrangements can be made by the Court and she can sustain herself and also her children if they are with her. The concept of sustenance does not necessarily mean to lead the life of an animal, feel like an unperson to be thrown away from grace and roam for her basic maintenance somewhere else. She is entitled in law to lead a life in the similar manner as she would have lived in the house of her husband. That is where the status and strata come into play, and that is where the obligations of the husband, in case of a wife, become a prominent one. In a proceeding of this nature, the husband cannot take subterfuges to deprive her of the benefit of living with dignity. Regard being had to the solemn pledge at the time of marriage and also in consonance with the statutory law that governs the field, it is the obligation of the husband to see that the wife does not become a destitute, a beggar. A situation is not to be maladroitly created whereunder she is compelled to resign to her fate and think of life ―dust unto dust‖. It is totally impermissible. In fact, it is the sacrosanct duty to render the financial support even if the husband is required to earn money with physical labour, if he is able bodied. There is no escape route unless there is an order from the Court that the wife is not entitled to get maintenance from the husband on any legally permissible grounds.
xxx xxx xxx
9. A three-Judge Bench in Vimla (K.) v. Veeraswamy (K.) (1991) 2 SCC 375 while discussing about the basic purpose under Section 125 of the Code, opined that Section 125 of the Code is meant to achieve a social purpose. The object is to
Digitally Signed By:RAJENDER SINGH KARKI Signing Date:06.08.2020 14:45:50 prevent vagrancy and destitution. It provides a speedy remedy for the supply of food, clothing and shelter to the deserted wife.
xxx xxx xxx
14............It has come to the notice of the Court that on certain occasions the Family Courts have been granting adjournments in a routine manner as a consequence of which both the parties suffer or, on certain occasions, the wife becomes the worst victim. When such a situation occurs, the purpose of the law gets totally atrophied. The Family Judge is expected to be sensitive to the issues, for he is dealing with extremely delicate and sensitive issues pertaining to the marriage and issues ancillary thereto. When we say this, we do not mean that the Family Courts should show undue haste or impatience, but there is a distinction between impatience and to be wisely anxious and conscious about dealing with a situation. A Family Court Judge should remember that the procrastination is the greatest assassin of the lis before it. It not only gives rise to more family problems but also gradually builds unthinkable and Everestine bitterness. It leads to the cold refrigeration of the hidden feelings, if still left. The delineation of the lis by the Family Judge must reveal the awareness and balance. Dilatory tactics by any of the parties has to be sternly dealt with, for the Family Court Judge has to be alive to the fact that the lis before him pertains to emotional fragmentation and delay can feed it to grow. We hope and trust that the Family Court Judges shall remain alert to this and decide the matters as expeditiously as possible keeping in view the objects and reasons of the Act and the scheme of various provisions pertaining to grant of maintenance, divorce, custody of child, property disputes, etc.‖ (Emphasis Supplied)
11. In Pratibha Rani v. Suraj Kumar, (1985) 2 SCC 370, Fazal Ali, J. made the following remarks while dealing with the rights of a women in a matrimonial dispute:-
―Sometimes the law which is meant to impart justice and fair play to the citizens or people of the country is so torn and twisted by a morbid interpretative process that instead of giving
Digitally Signed By:RAJENDER SINGH KARKI Signing Date:06.08.2020 14:45:50 haven to the disappointed and dejected litigants it negatives their well established rights in law. The present case reveals the sad story of a helpless married woman who, having been turned out by her husband without returning her ornaments, money and clothes despite repeated demands, and dishonestly misappropriating the same, seems to have got some relief by the court of the first instance but to her utter dismay and disappointment when she moved the High Court she was forced like a dumb-driven cattle to seek the dilatory remedy of a civil suit-such was the strange and harsh approach of the High Court, with due respect, which seems to have shed all the norms of justice and fair play. Even so, the High Court is not much to be blamed because in the process of following precedents or decisions of doubtful validity of some courts, it tried to follow suit. ...‖ (Emphasis Supplied)
12. In Sonia Khurana v. State, (2006) 132 DLT 7, this Court held that maintenance petitions warrant expeditious disposal. The relevant portion of the said judgment is reproduced here under:
―1. The petitioners are wife and child of the respondent No. 2 herein.
According to the averments made in this petition, they have been deserted by the respondent No. 2. Petitioners, in these circumstances, have filed an application under Section 125, Cr.P.C. which came up for preliminary hearing on 17.7.2006. The Court of learned MM has issued notice to the respondent No. 2, returnable on 25.5.2007,i.e., to a date which is more than 10 months after the first hearing. It is alleged that the petitioner No. 1 and her Counsel pleaded for a shorter date, but the learned Magistrate refused to accede to this request of the petitioner and, therefore, the petitioners are before this Court.
2. No doubt, the Magistrates are burdened with heavy work and, therefore, normally it becomes difficult for the Magistrates to give short dates. However, that would not justify issuing of notice for a date after 10 months. At the same time, nature of
Digitally Signed By:RAJENDER SINGH KARKI Signing Date:06.08.2020 14:45:50 particular proceedings have to be borne in mind and if in a given case urgent hearing is required, preference is to be given to such case and short dates are to be given. In this case the petitioners state that they are destitutes and without any means of livelihood. It is for this reason that they have filed the proceedings under Section 125, Cr.P.C. they have also prayed for fixation of interim maintenance to get immediate support. Such a plea of the petitioners has to be adjudicated upon by the Courts without any delay and as expeditiously as possible.
3. No doubt, a Judge is supposed to decide the case before him/her according to law. Article 14 of the Constitution of India also stipulates equality before law and there cannot be any discrimination on the ground of sex, caste, religion, etc. Justice is open to all and nobody is disputing that. However, at the same time, we have to recognise that it does not happen in practice; or at least that positive step must be taken to ensure that there is real equality and fairness for all in the justice process. How a Judge arrives at the decision that is the decision making process and how a Judge treats those whose come before him/her are the factors which are as important as the decision itself. Whereas all cases need to be decided expeditiously as speedy justice is a part of ‗right to life' enshrined in Article 21 of the Constitution of India. [see Hussainara Khatoon v. Home Secy., State of Bihar, (1980) 1 SCC 81 : AIR 1979 SC 1360]. Such a need would be much more in the cases of socially and/or economically backward people and the cases raising social issues. The case of destitute wife/child seeking maintenance would definitely fall in this category. Therefore, in a case like this, issuing the notice on the preliminary hearing for a date after 10 months would itself be travesty of justice. More so, when the law also mandates that this aspect has to be considered and to be decided within a period of two months.‖ (Emphasis Supplied)
13. In Govindrao Ranoji Musale v. Sou. Anandibai, AIR 1976 Bom 433, the Bombay High Court observed that Hindu Marriage Act, 1955 is a piece
Digitally Signed By:RAJENDER SINGH KARKI Signing Date:06.08.2020 14:45:50 of social welfare legislation. The relevant portion of the judgment is reproduced hereunder:
―7. ...Secondly, it must be remembered that Hindu Marriage Act, 1955, is a piece of social welfare legislation. One of the admitted aims of this legislation was to better the lot of women in Hindu society, which it was felt by legislature needed amelioration. It was with this end in view that certain rights were conferred on Hindu women by the Hindu Marriage Act as well as certain other measures, like the Act of 1956."
(Emphasis Supplied)
14. In Geeta Satish Gokarna v. Satish Shankarrao Gokarna, AIR 2004 Bom 345, the Bombay High Court held that permanent alimony and maintenance are a larger part of the right to life. The relevant portion of the judgment is as under:
―7.............as remarked by Lord Atkin "the wife's right to future maintenance is a matter of public concern which she cannot barter away....
8............. permanent alimony and maintenance are a larger part of the right to life. These provisions have been included to enable a person unable to maintain herself ...‖ (Emphasis Supplied)
Relevant Provisions of Hindu Marriage Act, 1955
15. Section 24 of the Hindu Marriage Act empowers the Court to award maintenance pendente-lite and litigation expenses to a party who has no independent income sufficient for his/her support in proceedings pending under the Hindu Marriage Act, 1955, having regard to the income of the parties. The Proviso to Section 24 provides that the application under Section 24 shall be disposed of within 60 days of the date of service of notice on the opposite party
16. Section 25 empowers the Court to award permanent alimony and
Digitally Signed By:RAJENDER SINGH KARKI Signing Date:06.08.2020 14:45:50 maintenance to the spouse. The application under Section 25 can be filed either at the time of passing of the decree or at any time subsequent thereto. Section 25 lays down that the Court can direct the non-applicant to pay for maintenance and support of the applicant such gross sum or such monthly or periodical sum for a term not exceeding the life of the applicant having regard to the respondent's own income and other property, if any, and the income and other property of the applicant. It further lays down that the Court has also to take into account the conduct of the parties and other circumstances of the case. Sub-Section (2) also provides for the modification or revocation of the order passed under Sub-Section (1) in case of change in the circumstances of the party which were prevailing at the time of passing of the initial order. Sub-Section (3) further provides another contingency when the Court can interfere with the initial order of granting maintenance. Taking these aspects together, there are sufficient guidelines to adjudicate the claim of maintenance.
17. Section 25 is ancillary to the main proceedings under the Act. The limitations upon the exercise of power are contained in the provision itself. This is clarified by the provisions contained in Sub-Section (3) of Section 25 of the Act, where the circumstances in which the alimony is likely to be withdrawn are specified. However, the benefit of the provision is not to be denied to the parties who have suffered the misfortune to have their marriage dissolved by the decree of the Court, merely on account of the passing of the decree. If they are otherwise entitled to the maintenance and it was certainly not the intention of the law that the parties to the dissolved marriage must suffer further misery of starvation without grant of alimony.
18. Section 26 empowers the Court to pass an order with respect to
Digitally Signed By:RAJENDER SINGH KARKI Signing Date:06.08.2020 14:45:50 custody, maintenance and education of the minor children. The proviso to Section 26 provides that the application under Section 26 shall, so far as possible, be disposed of within a period of 60 days from the date of the service of the notice.
19. Section 27 of the Hindu Marriage Act empowers the Court to make provision with respect to any property presented, at or about the time of marriage, which may belong jointly to both the husband and the wife.
20. The Hindu Marriage Act is a complete code which codifies all the rights, liabilities and obligations arising from a matrimonial tie between Hindus. Sections 21-B and 23-A of the Hindu Marriage Act, were added by Marriage Laws (Amendment) Act, 1976 with a view to expedite the trial under the Hindu Marriage Act. Section 21-B (1) requires the trial to continue from day to day until its conclusion. The Trial Court has to record reasons if it finds necessary to adjourn the case beyond the following day. Section 21-B (2) further requires the trial of every petition under the Act to be concluded within a period of six months. Section 23-A permits the respondent to make a counter claim for any relief under the Act. Burden of Proving the Income
21. In matrimonial cases, the maintenance is claimed on the basis that the claimant has no independent income to support or the income of the claimant is not sufficient to maintain with the same lifestyle as it was before the matrimonial discord.
22. The monthly income of one party may not very often be within the knowledge of the other party, particularly when the relationship is considerably strained and the spouses are living apart for a considerable period.
Digitally Signed By:RAJENDER SINGH KARKI Signing Date:06.08.2020 14:45:50
23. The true income of the parties is within their personal knowledge and Section 106 of the Indian Evidence Act specifically casts the burden of proof of the income on them. Section 106 of the Indian Evidence Act reads as under:
―Section 106 - Burden of proving fact especially within knowledge -
When any fact is especially within the knowledge of any person, the burden of proving that fact is upon him.‖
24. This Court is of the view that a detailed affidavit of the assets, income and expenditure of both the parties is necessary to determine their true income.
25. The affidavit of assets, liabilities, income and expenditure of the parties is necessary not only to fix the maintenance under Section 24 but also to determine the permanent alimony under Section 25 of the Hindu Marriage Act and right to the joint properties under Section 27 of the Hindu Marriage Act.
Section 10 of Family Courts Act, 1984
26. The Family Courts Act adopts a less formal procedure. Although Section 10 of the Act makes the procedure laid down under the Code of Civil Procedure, 1908 applicable to Family Court proceedings, it also lays down that the Family Court is free to evolve its own rules of procedure.
27. Section 10(3) of the Family Courts Act specifically uses the word 'truth' and casts a duty on the Family Court to lay down procedure to determine the truth of the facts alleged by one party and denied by the other. Section 10 of the Family Courts Act is reproduced hereunder:
―Section 10 - Procedure generally (1) Subject to the other provisions of this Act and the rules, the
Digitally Signed By:RAJENDER SINGH KARKI Signing Date:06.08.2020 14:45:50 provisions of the Code of Civil Procedure, 1908 (5 of 1908) and of any other law for the time being in force shall apply to the suits and proceedings other than proceedings under Chapter IX of the Code of Criminal Procedure, 1973 (2 of 1974)], before a Family Court and for the purposes of the said provisions of the Code, a Family Court shall be deemed to be a civil court and shall have all the powers of such court. (2) Subject to the other provisions of this Act and the rules, the provisions of the Code of Criminal Procedure, 1973, (2 of 1974), or the rules made thereunder, shall apply to the proceedings under Chapter IX of that Code before a Family Court.
(3) Nothing in sub-section (1) or sub-section (2) shall prevent a Family Court from laying down its own procedure with a view to arrive at a settlement in respect of the subject-matter of the suit or proceedings or at the truth of the facts alleged by the one party and denied by the other.‖ (Emphasis Supplied)
Truth should be the Guiding Star in the Entire Judicial Process
28. It is the duty of the Court to ascertain the true income of the parties and then pass the appropriate order relating to maintenance. Truth is the foundation of justice. Dispensation of justice, based on truth, is an essential feature in the justice delivery system. People would have faith in Courts when truth alone triumphs. The justice based on truth would establish peace in the society.
29. Krishna Iyer J. in Jasraj Inder Singh v. Hemraj Multanchand, (1977) 2 SCC 155 described truth and justice as under:
―8. ...Truth, like song, is whole, and half-truth can be noise! Justice is truth, is beauty and the strategy of healing injustice is discovery of the whole truth and harmonising human relations.
Law's finest hour is not in meditating on abstractions but in being the delivery agent of full fairness. This divagation is justified by the need to remind ourselves that the grammar of
Digitally Signed By:RAJENDER SINGH KARKI Signing Date:06.08.2020 14:45:50 justice according to law is not little litigative solution of isolated problems but resolving the conflict in its wider bearings.‖ (Emphasis Supplied)
30. In Union Carbide Corporation v. Union of India, (1989) 3 SCC 38, the Supreme Court described justice and truth to mean the same. The observations of the Supreme Court are as under:
―30. ...when one speaks of justice and truth, these words mean the same thing to all men whose judgment is uncommitted. Of Truth and Justice, Anatole France said:
―Truth passes within herself a penetrating force unknown alike to error and falsehood. I say truth and you must understand my meaning. For the beautiful words Truth and Justice need not be defined in order to be understood in their true sense. They bear within them a shining beauty and a heavenly light. I firmly believe in the triumph of truth and justice. That is what upholds me in times of trial....‖ (Emphasis Supplied)
31. In Mohanlal Shamji Soni v. Union of India, 1991 Supp (1) SCC 271, the Supreme Court observed that the presiding officer of a Court should not simply sit as a mere umpire at a contest between two parties and declare at the end of the combat who has won and who has lost. The presiding officer has a legal duty of his own, independent of the parties, to take an active role in the proceedings in finding the truth and administering justice.
32. In Chandra Shashi v. Anil Kumar Verma, (1995) 1 SCC 421, the Supreme Court observed that to enable the Courts to ward off unjustified interference in their working, those who indulge in immoral acts like perjury, pre-variation and motivated falsehoods have to be appropriately
Digitally Signed By:RAJENDER SINGH KARKI Signing Date:06.08.2020 14:45:50 dealt with, without which it would not be possible for any Court to administer justice in the true sense and to the satisfaction of those who approach it in the hope that truth would ultimately prevail. People would have faith in Courts when they would find that truth alone triumphs in Courts.
33. In Zahira Habibullah Sheikh v. State of Gujarat, (2006) 3 SCC 374, the Supreme Court observed that right from the inception of the judicial system it has been accepted that discovery, vindication and establishment of truth are the main purposes underlying existence of Courts of justice.
34. In Himanshu Singh Sabharwal v. State of Madhya Pradesh, (2008) 3 SCC 602, the Supreme Court held that the trial should be a search for the truth and not about over technicalities. The Supreme Court's observation are as under:
―5. ... 31. In 1846, in a judgment which Lord Chancellor Selborne would later describe as ‗one of the ablest judgments of one of the ablest judges who ever sat in this Court', Vice- Chancellor Knight Bruce said [Pearse v. Pearse, (1846) 1 De G&Sm. 12 : 16 LJ Ch 153 : 63 ER 950 : 18 Digest (Repl.) 91, 748] : (De G&Sm. pp. 28-29):
―31. The discovery and vindication and establishment of truth are main purposes certainly of the existence of courts of justice; still, for the obtaining of these objects, which, however valuable and important, cannot be usefully pursued without moderation, cannot be either usefully or creditably pursued unfairly or gained by unfair means, not every channel is or ought to be open to them. The practical inefficacy of torture is not, I suppose, the most weighty objection to that mode of examination,... Truth, like all other good things, may be loved unwisely--may be pursued too keenly--may cost too much.
Digitally Signed By:RAJENDER SINGH KARKI Signing Date:06.08.2020 14:45:50 xxx xxx xxx
35. Courts have always been considered to have an overriding duty to maintain public confidence in the administration of justice--often referred to as the duty to vindicate and uphold the ‗majesty of the law'.
(Emphasis Supplied)
35. In Maria Margarida Sequeria Fernandes v. Erasmo Jack de Sequeria, (2012) 5 SCC 370, the Supreme Court again highlighted the significance of truth and observed that the truth should be the guiding star in the entire legal process and it is the duty of the Judge to discover truth to do complete justice. The Supreme Court stressed that Judge has to play an active role to discover the truth and he should explore all avenues open to him in order to discover the truth. The Supreme Court further observed as under:
―32. In this unfortunate litigation, the Court's serious endeavour has to be to find out where in fact the truth lies.
33. The truth should be the guiding star in the entire judicial process. Truth alone has to be the foundation of justice. The entire judicial system has been created only to discern and find out the real truth. Judges at all levels have to seriously engage themselves in the journey of discovering the truth. That is their mandate, obligation and bounden duty. Justice system will acquire credibility only when people will be convinced that justice is based on the foundation of the truth.
xxx xxx xxx
35. What people expect is that the Court should discharge its obligation to find out where in fact the truth lies. Right from inception of the judicial system it has been accepted that discovery, vindication and establishment of truth are the main purposes underlying the existence of the courts of justice.
xxx xxx xxx
52. Truth is the foundation of justice. It must be the endeavour of all the judicial officers and judges to ascertain truth in every
Digitally Signed By:RAJENDER SINGH KARKI Signing Date:06.08.2020 14:45:50 matter and no stone should be left unturned in achieving this object. Courts must give greater emphasis on the veracity of pleadings and documents in order to ascertain the truth.‖ (Emphasis Supplied)
Section 165 of the Indian Evidence Act - Judge's Power to put questions and order production
36. It is the duty of the Court to ascertain the truth and then, do justice on the basis of the truth. Section 165 of the Indian Evidence Act, 1872, invests the Judge with plenary powers to put any question to any witness or party; in any form, at any time, about any fact relevant or irrelevant. Section 165 is intended to arm the Judge with the most extensive power possible for the purpose of getting at the truth. The effect of this Section is that in order to get to the bottom of the matter before it, the Court will be able to look at and inquire into every fact and, thus, possibly acquire valuable indicative evidence which may lead to other evidence strictly relevant and admissible. The Court is not, however, permitted to base its judgment on any, but relevant statements. Section 165 of the Indian Evidence Act, 1872 reads as under:
"Section 165 - Judge's power to put questions or order production
The Judge may, in order to discover or to obtain proper proof of relevant facts, ask any question he pleases, in any form, at any time, of any witness, or of the parties, about any fact relevant or irrelevant; and may order the production of any document or thing; and neither the parties nor their agents shall be entitled to make any objection to any such question or order, nor, without the leave of the Court, to cross-examine any witness upon any answer given in reply to any such question:
Digitally Signed By:RAJENDER SINGH KARKI Signing Date:06.08.2020 14:45:50 Provided that the judgment must be based upon facts declared by this Act to be relevant, and duly proved:
Provided also that this section shall not authorize any Judge to compel any witness to answer any question or to produce any document which such witness would be entitled to refuse to answer or produce under Sections 121 to 131, both inclusive, if the question were asked or the document were called for by the adverse party; nor shall the Judge ask any question which it would be improper for any other person to ask under section 148 or 149 ; nor shall he dispense with primary evidence of any document, except in the cases hereinbefore excepted.‖
37. In Ved Parkash Kharbanda v. Vimal Bindal, (2013) 198 DLT 555, this Court discussed the meaning of ‗Truth' and how to discover it. This Court considered Ram Chander v. State of Haryana, (1981) 3 SCC 191, Ritesh Tewari v. State of Uttar Pradesh, (2010) 10 SCC 677, Zahira H. Sheikh v. State of Gujarat, (2004) 4 SCC 158, State of Rajasthan v. Ani, (1997) 6 SCC 162, Mohanlal Shamji Soni v. Union of India, 1991 Supp. (1) SCC 271, Jamatraj Kewalji Govani v. State of Maharashtra, AIR 1968 SC 178, Sessions Judge Nellore Referring Officer v. Intha Ramana Reddy, 1972 CriLJ 1485 with respect to the scope of the power under Section 165 of the Indian Evidence Act.
38. Section 30 of the Code of Civil Procedure - Power to order discovery Section 30 of Code of Civil Procedure empowers the Court, either of its own or on the application of any party, to make such orders as may be necessary for the admission of documents and facts, the discovery, inspection, production, impounding and return of documents or other material objects producible as evidence; and any fact to be proved by affidavit. Section 30 of the Code of Civil Procedure reads as under:
Digitally Signed By:RAJENDER SINGH KARKI Signing Date:06.08.2020 14:45:50 Section 30 - Power to order discovery and the like - ―Subject to such conditions and limitations as may be prescribed, the Court may, at any time, either of its own motion or on the application of any party,--
(a) make such orders as may be necessary or reasonable in all matters relating to the delivery and answering of interrogatories, the admission of documents and facts, and the discovery, inspection, production, impounding and return of documents or other material objects producible as evidence;
(b) issue summonses to persons whose attendance is required either to give evidence or to produce documents or such other objects as aforesaid;
(c) order any fact to be proved by affidavit.‖ Section 24 of the Hindu Marriage Act, 1955
39. In Puneet Kaur v. Inderjit Singh Sawhney (supra), this Court, while dealing with Section 24 of the Hindu Marriage Act, directed both the parties to file detailed affidavits of their assets, income and expenditure. The relevant portion of the said judgment is held as under:
―7. ...both the parties are directed to file their respective affidavits of assets, income and expenditure from the date of the marriage up to this date containing the following particulars:-- 7.1 Personal Information
(i) Educational qualifications.
(ii) Professional qualifications.
(iii) Present occupation.
(iv) Particulars of past occupation,
(v) Members of the family.
(a) Dependent.
(b) Independent.
7.2 Income
(i) Salary, if in service.
(ii) Income from business/profession, if self employed.
(iii) Particulars of all earnings since marriage.
(iv) Income from other sources:--
(a) Rent.
Digitally Signed By:RAJENDER SINGH KARKI Signing Date:06.08.2020 14:45:50
(b) Interest on bank deposits and FDRs.
(c) Other interest i.e. on loan, deposits, NSC, IVP, KVP, Post Office schemes, PPF etc.
(d) Dividends.
(e) Income from machinery, plant or furniture let on hire.
(f) Gifts and Donations.
(g) Profit on sale of movable/immovable assets.
(h) Any other income not covered above. 7.3 Assets
(i) Immovable properties:--
(a) Building in the name of self and its Fair Market Value (FMV):--
- Residential.
- Commercial.
- Mortgage.
- Given on rent.
- Others.
(b) Plot/land.
(c) Leasehold property.
(d) Intangible property e.g. patents, trademark, design, goodwill.
(e) Properties in the name of family members/HUF and their FMV.
(ii) Movable properties:--
(a) Furniture and fixtures.
(b) Plant and Machinery.
(c) Livestock.
(d) Vehicles i.e. car, scooter along with their brand and registration number.
(iii) Investments:--
(a) Bank Accounts - Current or Savings.
(b) Demat Accounts.
(c) Cash.
(d) FDRs, NSC, IVP, KVP, Post Office schemes, PPF etc.
(e) Stocks, shares, debentures, bonds, units and mutual funds.
(f) LIC policy.
Digitally Signed By:RAJENDER SINGH KARKI Signing Date:06.08.2020 14:45:50
(g) Deposits with Government and Non-Government entities.
(h) Loan given to friends, relatives and others.
(i) Telephone, mobile phone and their numbers.
(j) TV, Fridge, Air Conditioner, etc.
(k) Other household appliances.
(l) Computer, Laptop.
(m) Other electronic gadgets including I-pad etc.
(n) Gold, silver and diamond Jewellery.
(o) Silver Utensils.
(p) Capital in partnership firm, sole proprietorship firm.
(q) Shares in the Company in which Director.
(r) Undivided share in HUF property.
(s) Booking of any plot, flat, membership in Co-op. Group Housing Society.
(t) Other investments not covered by above items.
(iv) Any other assets not covered above. 7.4 Liabilities
(i) OD, CC, Term Loan from bank and other institutions.
(ii) Personal/business loan
(a) Secured.
(b) Unsecured.
(iii) Home loan.
(iv) Income Tax, Wealth Tax and Property Tax. 7.5 Expenditure
(i) Rent and maintenance including electricity, water and gas.
(ii) Lease rental, if any asset taken on hire.
(iii) Installment of any house loan, car loan, personal loan, business loan, etc.
(iv) Interest to bank or others.
(v) Education of children including tuition fee.
(vi) Conveyance including fuel, repair and maintenance of vehicle. Also give the average distance travelled every day.
(vii) Premium of LIC, Medi-claim, house and vehicle policy.
(viii) Premium of ULIP, Mutual Fund.
(ix) Contribution to PPF, EPF, approved superannuation fund.
Digitally Signed By:RAJENDER SINGH KARKI Signing Date:06.08.2020 14:45:50
(x) Mobile/landline phone bills.
(xi) Club subscription and usage, subscription to news papers, periodicals, magazines, etc.
(xii) Internet charges/cable charges.
(xiii) Household expenses including kitchen, clothing, etc.
(xiv) Salary of servants, gardener, watchmen, etc.
(xv) Medical/hospitalization expenses. (xvi) Legal/litigation expenses.
(xvii) Expenditure on dependent family members. (xviii) Expenditure on entertainment. (xix) Expenditure on travel including outstation/foreign travel, business as well as personal. (xx) Expenditure on construction/renovation and furnishing of residence/office.
(xxi) Any other expenditure not covered above. 7.6 General Information regarding Standard of Living and Lifestyle
(i) Status of family members.
(ii) Credit/debit cards.
(iii) Expenditure on marriage including marriage of family members.
(iv) Expenditure on family functions including birthday of the children.
(v) Expenditure on festivals.
(vi) Expenditure on extra-curricular activities.
(vii) Destination of honeymoon.
(viii) Frequency of travel including outstation/foreign travel, business as well as personal.
(ix) Mode of travel in city/outside city.
(x) Mode of outstation/foreign travel including type of class.
(xi) Category of hotels used for stay, official as well as personal, including type of rooms.
(xii) Category of hospitals opted for medical treatment including type of rooms.
(xiii) Name of school(s) where the child or children are studying.
(xiv) Brand of vehicle, mobile and wrist watch.
(xv) Value of jewellery worn.
Digitally Signed By:RAJENDER SINGH KARKI Signing Date:06.08.2020 14:45:50 (xvi) Details of residential accommodation. (xvii) Value of gifts received.
(xviii) Value of gifts given at family functions. (xix) Value of donations given.
(xx) Particulars of credit card/debit card, its limit and usage.
(xxi) Average monthly withdrawal from bank. (xxii) Type of restaurant visited for dining out. (xxiii) Membership of clubs, societies and other associations.
(xxiv) Brand of alcohol, if consumed. (xxv) Particulars of all pending as well as decided cases including civil, criminal, labour, income tax, excise, property tax, MACT, etc. with parties name.
8. Both the parties are also directed to file, along with affidavit, copies of the documents relating to their assets, income and expenditure from the date of the marriage up to this date and more particularly the following:--
(i) Relevant documents with respect to income including Salary certificate, Form 16A, Income Tax Returns, certificate from the employer regarding cost to the company, balance sheet, etc.
(ii) Audited accounts, if deponent is running business and otherwise, non-audited accounts i.e. balance sheets, profit and loss account and capital account.
(iii) Statement of all bank accounts.
(iv) Statement of Demat accounts.
(v) Passport.
(vi) Credit cards.
(vii) Club membership cards.
(viii) Frequent Flyer cards.
(ix) PAN card.
(x) Applications seeking job, in case of unemployed person.
9. The affidavit and documents be filed within a period of four weeks with an advance copy to opposite parties who shall file their response within two weeks thereafter.
Digitally Signed By:RAJENDER SINGH KARKI Signing Date:06.08.2020 14:45:50
11. Both the parties are directed to remain present in Court on the next date of hearing along with all original documents relating to their assets, income and expenditure.‖
40. In Kusum Sharma I (judgment dated 18th September, 2014), this Court directed that the petitions/applications relating to maintenance under Hindu Marriage Act; Protection of Women from Domestic Violence Act; Hindu Adoption and Maintenance Act as well as Section 125 Cr.P.C. shall be accompanied with an affidavit of assets, income and expenditure of the parties, which shall contain all the particulars mentioned in para 7 and shall be accompanied by the documents mentioned in para 8 of Puneet Kaur (supra). The affidavit shall also contain the particulars of the properties mentioned in Section 27 of the Hindu Marriage Act. This Court further directed that if the disposal of maintenance application takes time, and the delay causes hardship, ad-interim maintenance should be granted to the claimant spouse on the basis of admitted income of the respondent.
41. In Kusum Sharma II (judgment dated 14th January, 2015), this Court formulated an format of affidavit of assets, income and expenditure (Annexure A) to be filed by both the parties at the threshold of the matrimonial litigation. This Court directed that the parties shall file the affidavit of their assets, income and expenditure in format provided in Annexure A, instead of the affidavit prescribed in Puneet Kaur (supra). This Court extended this procedure to maintenance cases under Special Marriage Act, 1954 and Indian Divorce Act, 1869 apart from maintenance cases under Hindu Marriage Act, 1955; Protection of Women from Domestic Violence Act, 2005; Hindu Adoption and Maintenance Act, 1956 and Section 125 of Cr.P.C, directed earlier.
Digitally Signed By:RAJENDER SINGH KARKI Signing Date:06.08.2020 14:45:50
42. In Kusum Sharma III (judgment dated 29th May, 2017), this Court modified the format of affidavit of assets, income and expenditure to make it more comprehensive. The modified affidavit of assets, income and expenditure is Annexure A1 to the judgment. This Court extended this procedure to maintenance cases under Guardians and Wards Act, 1890 and under Hindu Minority and Guardianship Act, 1956 apart from maintenance cases under Hindu Marriage Act, 1955; Protection of Women from Domestic Violence Act, 2005; Hindu Adoption and Maintenance Act, 1956; Section 125 of Cr.P.C; Special Marriage Act, 1954 and Indian Divorce Act, 1869 directed earlier.
43. In Kusum Sharma IV (judgment dated 06th December, 2017) this Court noticed that the filing of the affidavit of assets, income and expenditure by the parties along with pleadings was giving unfair advantage to the party who files the affidavit later. This Court, therefore, modified the directions by directing the affidavits to be filed simultaneously by both the parties. It was clarified that the affidavit of assets, income and expenditure shall not be filed along with the petition and the written statement, as directed earlier. This Court further improved the format of affidavit of assets, income and expenditure.
44. In this judgment i.e. Kusum Sharma V, all the directions issued by this Court in Kusum Sharma I, Kusum Sharma II, Kusum Sharma III and Kusum Sharma IV are being consolidated and the format of the affidavit of assets, income and expenditure is being made further comprehensive. The modified format of affidavit of assets, income and expenditure is Annexure A2 to this judgment.
Digitally Signed By:RAJENDER SINGH KARKI Signing Date:06.08.2020 14:45:50
45. In Shalu Ojha v. Prashant Ojha, (2018) 8 SCC 452, the Supreme Court directed the petitioner to file the affidavit of her income in the format prescribed in Kusum Sharma II.
46. In Joginder Singh v. Rita, MANU/PH/1335/2019, the Punjab & Haryana High Court directed that the principles laid down by this Court in Kusum Sharma III be followed by all Courts in Punjab, Haryana and Chandigarh.
47. In Jaspreet Singh v. Gurleen Kaur, 2020 SCC OnLine P&H 55: (2020) 1 HLR 1, the Punjab & Haryana High Court held that the affidavit of assets, income and expenditure formulated in Kusum Sharma IV is very comprehensive to ascertain all possible sources of income, apart from ascertaining the financial status from the expenditure of the parties. The Court directed the procedure laid down in Kusum Sharma IV be followed by all Courts in Punjab, Haryana and Chandigarh. Relevant portion of the said judgment is as under:-
―19. A perusal of the above reproduced format of ―Affidavit of assets, income and expenditure‖ would show that a very detailed and comprehensive format has been prepared which virtually takes into account almost all the possible sources of income. Apart from sources of income, the financial status of a party can well be gauged from the expenditure incurred by such party. The chances of reaching at a more accurate assessment regarding the financial status are increased in case the proper information regarding expenditure is there which could take care of a situation where specific sources of income are not forthcoming. The format ‗Annexure A-1', reproduced above also defines the details of expenditure which would normally be incurred by the parties.
20. Although in the first blush the aforesaid format may appear to be a bit too comprehensive and detailed but it would certainly serve the purpose effectively for which it has been prescribed. The learned counsel have informed that pursuant to the directions
Digitally Signed By:RAJENDER SINGH KARKI Signing Date:06.08.2020 14:45:50 issued by Delhi High Court Kusum Sharma's case in the year 2014, the Family Courts in Delhi are adhering to the practice of insisting upon the parties to furnish ―Affidavits of assets income and expenditure‖ and the said practice has yielded the desired results.
21. The best practices should always be followed particularly if the same are for furtherance of efficient and effective justice dispensation. Furnishing of such affidavits would check the practice of playing ―hide and seek‖ game in such cases where an attempt is made by a party to conceal the income and not come out with resources forcing the other party to make tiring efforts to collect information which would otherwise be readily available with such party. Sometimes the information is such the existence of which, a party can not even deny. As discussed above, the Courts handling such matters, particularly Family Courts, are competent to devise their own procedure for eliciting requisite information, though of course within the broad framework of law.
22. Consequently, the following directions are issued to Family Courts in the States of Punjab, Haryana and Union Territory of Chandigarh and also to all Courts handling matrimonial litigation in the said states:
(i) the Courts shall insist upon the parties to furnish ―Affidavit of assets, income and expenditure‖ in the format reproduced above;
(ii) the Courts shall generally follow the directions issued in Kusum Sharma's case, as have been reproduced above;
(iii) the Courts would be at liberty to modify the format and the directions as may be deemed necessary in the facts and circumstances of the case;
(iv) in exceptional cases, the Court may also dispense with the aforesaid requirement of furnishing affidavits especially in cases where the parties belong to the lowest strata of society and are absolutely not likely to be possessed of the sources detailed in the format or where the Court is of the opinion that directing the party to furnish such affidavit would cause unnecessary inconvenience to the party and is not likely to render any fruitful purpose;
(v) in case it is found that any of the party is making a deliberate attempt to conceal vital information or is trying to mislead the Court, then apart from the penal action which may be warranted
Digitally Signed By:RAJENDER SINGH KARKI Signing Date:06.08.2020 14:45:50 on account of such concealment/false statement, it shall be open to the Court to consider drawing an adverse inference against such party if the conduct of such party so warrants;
(vi) these guidelines be followed in all matrimonial cases including cases under Hindu Marriage Act, 1955, Protection of Women From Domestic Violence Act, 2005, Section 125 Cr.P.C, Hindu Adoption and Maintenance Act, 1956, Special Marriage Act, 1954, Indian Divorce Act, 1869, Guardians and Wards Act, 1890 and Hindu Minority and Guardianship Act, 1956.
(vii) the Courts concerned may also issue directions to the parties with regard to filing of requisite affidavits even in pending cases in case it is felt that the parties are not forthcoming with the requisite information with regard to their sources of income;
(viii) the Courts would be competent to issue any direction at any stage of the proceedings to any of the parties to elicit such information as may be required to reach at a just decision in the matter pertaining to award of maintenance;
(ix) in case it is found that requisite information as regards resources of any of the parties is not forthcoming, the Courts could even consider appointment of a local commissioner to visit the place of abode or business of any of the parties so as to get an idea about the standard of living and social status of the parties.
23. As already indicated above, the trial Courts concerned would be at liberty to suitably modify any of the aforesaid directions for reaching at a just decision and to achieve the underlying purpose of the beneficial provisions of social legislation. The Registrar General of this Court shall ensure that a copy of this judgement is conveyed to all the District and Sessions Judges in States of Punjab and Haryana and also Union Territory of Chandigarh who shall further circulate the same to all Judicial Officers working in their respective Sessions Divisions. A copy of this judgement be also sent to the Director, Chandigarh Judicial Academy so as to apprise the newly recruited Judicial Officers undergoing training, about the aforesaid guidelines.‖
48. In Civil Revision No.596 of 2020 titled Bavneet Kaur v. Aman decided on 28th January, 2020, the Punjab & Haryana High Court, after
Digitally Signed By:RAJENDER SINGH KARKI Signing Date:06.08.2020 14:45:50 referring to Jaspreet Singh (supra), held that the guidelines issued by this Court are salutary.
49. In Writ Petition No. 4118 of 2018 titled Preeti Rani v. Giriraj Girdhar Dammani, on 04th February, 2019, the Bombay High Court noted the directions of Kusum Sharma II and of the Supreme Court in Shalu Ojha (supra).
50. In Shanmugasundaram v. Sudha, (2018) 2 MWN (Civil) 329, the Division Bench of Madras High Court held that the procedure laid down by this Court in Kusum Sharma II should be applied by all Courts. Relevant portion of the said judgment is reproduced hereunder:-
―8. In order to save time and ensure timely justice, the Courts need to follow expeditious methods. At this juncture, it would be appropriate to highlight the guidelines issued by the Delhi High Court in cases filed seeking maintenance, reported in AIR 2015 Delhi 53 (Kusum Sharma v. Mahinder Kumar Sharma) in which, the Honourable Justice J.R. Midha directed that, detailed affidavits, along with copies of relevant documents, have to be submitted by both parties, at the time of divorce proceedings, so that maintenance orders can be passed by courts within 60 days of the divorce proceeding being initiated on the basis of ―true income‖.
8.1. The court held, ―Maintenance is not merely a legal right, it is part and parcel of basic human rights. For weaker sections, it is a problem in the sense that their very survival rests on the maintenance‖ while adding that ―lengthy trial in matrimonial proceedings is uncalled for and contrary to the spirit of the Hindu Marriage Act‖.
8.2. Directing all family courts to ensure that the affidavits are filed, the Court said the directions were ―necessitated, because the parties in the matrimonial litigation do not disclose their true income and the claims of maintenance are dragged up to two years and the court, finding it difficult to determine the true income, tends to fix maintenance by drawing presumptions‖.
Digitally Signed By:RAJENDER SINGH KARKI Signing Date:06.08.2020 14:45:50 8.3. The documents which are identified for submission along with the affidavit includes copies of bank account statements of all accounts for the past three years, income tax returns along with statement of income for three years, wealth tax returns, cost to company certificate, CIBIL certificate, balance sheets and profit and loss accounts of companies, lease deeds and dividend certificates. Details of ―lifestyle‖ indicators like number of domestic helps, mode of travel and category of hotels used for stay also have to be submitted with the affidavit. 8.4. The court even directed that, ―the aforesaid procedure be followed in all cases relating to maintenance, including cases under the Hindu Marriage Act, 1955, Protection of Women from Domestic Violence Act, 2005, Hindu Adoption and Maintenance Act, 1956, Special Marriage Act, 1954, The Indian Divorce Act, 1869 as well as Section 125 Cr.P.C.‖.
8.5. The Court has directed family courts to remain vigilant to ensure that the affidavit ―is not reduced to mere ritual‖ and to ―scrutinize the affidavit threadbare.‖
9. This is high time that the procedure as suggested by the Delhi High Court is a model to be emulated by all the Courts dealing with matrimonial disputes, as a worthy specimen.‖ (Emphasis Supplied)
Section 25 of the Hindu Marriage Act, 1955
51. In B.P. Achala Anand v. S. Appi Reddy, (2005) 3 SCC 313, the Supreme Court observed that on the dissolution of marriage by a decree of divorce, the rights of the divorced wife are confined to Sections 25 and 27 of the Act. The relevant portion of the said judgment is reproduced hereunder:-
―29. ... Section 25 enables the court to pass an order for providing alimony and maintenance in favour of the divorced wife. Section 27 enables the court to make provisions in the decree in respect of a property that may belong to the wife or to both. On the status of wife being terminated by a decree for divorce under the Hindu Marriage Act, the rights of the divorced wife seem to be cribbed, confined and cabined by the
Digitally Signed By:RAJENDER SINGH KARKI Signing Date:06.08.2020 14:45:50 provisions of the Hindu Marriage Act and to the rights available under Sections 25 and 27 of the Act.‖ (Emphasis Supplied)
52. In Vinny Parmvir Parmar v. Parmvir Parmar, (2011) 13 SCC 112, the Supreme Court laid down broad principles for determining permanent alimony. The relevant portion of the said judgment is as under:
―12. As per Section 25, while considering the claim for permanent alimony and maintenance of either spouse, the Respondent's own income and other property, and the income and other property of the applicant are all relevant material in addition to the conduct of the parties and other circumstances of the case. It is further seen that the court considering such claim has to consider all the above relevant materials and determine the amount which is to be just for living standard. No fixed formula can be laid for fixing the amount of maintenance. It has to be in the nature of things which depend on various facts and circumstances of each case. The court has to consider the status of the parties, their respective needs, the capacity of the husband to pay, having regard to reasonable expenses for his own maintenance and others whom he is obliged to maintain under the law and statute. The courts also have to take note of the fact that the amount of maintenance fixed for the wife should be such as she can live in reasonable comfort considering her status and mode of life she was used to live when she lived with her husband. At the same time, the amount so fixed cannot be excessive or affect the living condition of the other party. These are all the broad principles courts have to be kept (sic keep) in mind while determining maintenance or permanent alimony.‖
53. In Vidhya Viswanathan v. Kartik Balakrishnan,(2014) 15 SCC 21, the Supreme Court, while affirming the decree of divorce, awarded permanent alimony of Rs.40,00,000/- to the wife under Section 25 of the Hindu Marriage Act. The Supreme Court took into consideration that wife
Digitally Signed By:RAJENDER SINGH KARKI Signing Date:06.08.2020 14:45:50 was not working and would not be able to maintain herself. The relevant portion of the said judgment is reproduced hereunder:
―14. In view of the above principle of law laid down by this Court, and having considered the submissions of parties, and the evidence on record, we do not find any ground to interfere with the decree of divorce passed by the High Court on the ground of cruelty. However, we are conscious of the fact that the Appellant, as stated by her, was doing a job before her marriage, and she (Vidhya Vishwanathan) has stated as D.W.1 that at present she is not doing any work. As such we think it just and proper to direct the Respondent to pay to the Appellant (wife) one time lump sum amount of alimony. We are of the view that in the facts and circumstances of the case keeping in mind the economic status of the parties, a direction to the Respondent to pay Rs. 40 lakhs (Rupees forty lakhs only) as one time alimony to the Appellant, would meet the ends of justice, to which learned Counsel for the Respondent during the arguments stated that the Respondent is ready to pay the same.
15. Accordingly, we dispose of this appeal affirming the decree of divorce granted by the High Court dissolving the marriage between the parties namely Karthik Balakrishnan and Vidhya Vishwanathan, with further direction under Section 25 of the Hindu Marriage Act, 1955 that the Respondent shall pay to the Appellant Rs. 40 lakhs (Rupees forty lakhs only) as a lump sum amount of permanent alimony, within a period of three months from the date of this judgment. No order as to costs.‖ (Emphasis Supplied)
54. In Chandrika v. Vijayakumar, 1996 (1) CTC 496, the Family Court dissolved the marriage by a decree of divorce which was challenged by the wife on various grounds inter alia that the Family Court did not even award permanent alimony to the wife and the child. Although no application was filed under Section 25 of the Hindu Marriage Act, the Madras High Court held that the Court is competent to award permanent alimony even without
Digitally Signed By:RAJENDER SINGH KARKI Signing Date:06.08.2020 14:45:50 any proper application. The Madras High Court confirmed the decree of divorce but granted permanent alimony to the wife and minor child. P. Sathasivam, J., as he then was, held as under:-
―13. The learned counsel for the appellant finally contended that in spite of desertion by the wife, she is entitled maintenance for herself and for her child. The court below rejected the request of the wife regarding maintenance on the simple ground that there has been no claim either for maintenance or for custody of the child. It is true that as per Section 25 of the Hindu Marriage Act, 1955, on application made to the Court either by the wife or by the husband, the Court may pass an order of maintenance at the time of passing decree for divorce.
Even though section 25 says that the maintenance amount has to be fixed on the basis of an application, even without an application, on the basis of oral request, it is open to the court below to pass an order for maintenance to either party. In support of the above proposition, the learned counsel for the appellant relied upon Jayakrishna Panigrahi v. Surekha panigrahi (AIR 1996 A.P. 19). In the said judgment, the Division Bench of the Andhra Pradesh High Court has held that ―Despite the dissolution of marriage at the instance of husband, it would also be a fit case to grant maintenance to the wife, even in absence of formal application before the court.‖ (emphasis supplied) In 1995 1 M.L.J. Page 624 Chandra Rajan v. Radha alias Mahalakshmi Raju, J., while interpreting sections 24 and 25 of the Hindu Marriage Act, has held that, ―The provision of Sections 25 confer an enabling power upon the court itself while granting divorce or judicial separation to also pass an order for the maintenance of the wife. The contemplated application as noticed supra to be made by such parties has to be limited and confined to the case when the court, while disposing of the main
Digitally Signed By:RAJENDER SINGH KARKI Signing Date:06.08.2020 14:45:50 petition has not thought of passing an order for grant of maintenance and was silent on the said issue and not otherwise, becomes essential or necessary to separately make an application even when the court chooses to decide about the same as part of the main petition, particularly as in this case by also disposing of simultaneously an application filed by the wife for maintenance along with main petition for divorce.‖ In the said case an objection was taken that without an application for permanent alimony and maintenance the court has no power to order payment under section 25. After reading the provisions contained in section 24 of the Act along side with section 25, Raju, J., has held that, ―The plea taken for the petitioner that unless a separate application is... be in during the course or at the time of passing the decree also filed for permanent alimony and maintenance, the Court could not have ordered for the payment under section 25 of the Act is incorrect.‖ We are also in entire agreement with the view expressed by the learned Judge in the said judgment. The conjoint reading of sections 24 and 25 of the Act clearly shows that during the disposal of the main petition for divorce, it is open to the Court to pass appropriate orders for alimony or maintenance even without any proper application. It is brought to our notice by the learned counsel for the appellant that during the course of arguments, both parties have filed written submissions before the Family Court for the convenience of the court. In the written submissions filed by the wife/respondent before the Family Court, there is a specific plea for maintenance for herself and for her minor son aged about 11 years. We have also perused the same and the necessary contentions are there in para 6 of the written submissions filed by the wife. Hence, in view of the above fact as well as the law enunciated in the above referred decisions we are of the opinion that the wife and minor child are entitled for maintenance.‖ (Emphasis Supplied)
Digitally Signed By:RAJENDER SINGH KARKI Signing Date:06.08.2020 14:45:50
55. In Umarani v. D. Vivekannandan, 2000 (2) CTC 449, the Madras High Court held that a written application is not mandatory and the permanent alimony can be awarded even on an oral prayer. The relevant portion of the said judgment is reproduced hereunder:-
―10. It is true that Section 25 of the Act contemplates an application for the said purpose. When the lower court has not disposed of Section 24 application in time and has disposed of along with the main application, it should have disposed of the application under Section 25 also. Therefore, one more litigation could be avoided and on the basis of very same order, the maintenance could be provided for the wife and child. From the conduct of the respondent, it is clear that he will not pay the maintenance which is legally due to the petitioner. Under these circumstances, asking the petitioner to file another application under Section 25 or asking to file a separate suit and again seeking indulgence of the Court below will be harsh. The Act also does not say that there should be a written application. It only says that an application made to it. It can also be on the basis of oral application. Under these circumstances, I feel that the order of the lower court requires modification when the averments in the affidavit remain unchallenged. ...‖ (Emphasis Supplied)
56. In Ritula Singh v. Rajeshwar Singh, 2010 (4) Mah.L.J 797, the Bombay High Court examined the scope of Sections 24 and 25 of the Act and held as under:
―10. The distinction between the law laid down under Sections 24 and 25 of the Hindu Marriage Act is distinct and clear. It is so because of the specific circumstances that the Court would require to see at the time of each of these applications. It may be clarified that for considering the application for interim maintenance under Section 24 of the Hindu Marriage Act, which is decided upon affidavits of the parties alone, the Court cannot and would not consider the precise income, standard of living, conduct of the parties, other properties and other
Digitally Signed By:RAJENDER SINGH KARKI Signing Date:06.08.2020 14:45:50 circumstances of the case. The amount that would have to be granted for the maintenance of the wife would be for her support and necessary expenses of the proceedings. That amount would be granted if she does not have income sufficient for her support and necessary expenses of the proceedings. The ambit for grant of interim maintenance under Section 24 is, therefore, far narrower than the ambit under Section 25. It is the distinction between the two sections which is required to be understood for the Court to grant the maintenance amounts thereunder.
11. Under Section 25 of the Hindu Marriage Act as aforesaid, the entire evidence relating to the income, properties of both the parties and their conduct and circumstances would be and can be seen. That is because the evidence is led in that behalf at the time of final hearing.‖ (Emphasis Supplied)
57. In Silla Jagannadha Prasad @ Ramu v. Silla Lalitha Kumar , AIR 1989 AP 8, the Andhra Pradesh High Court held that a respondent can invoke Section 25 by filing a counter claim under Section 23-A of the Act. The relevant portion of the said judgment is reproduced hereunder:-
―8. ... This Section enables the opposite party not only to oppose the relief of divorce, judicial separation or restitution of conjugal rights, but also to make a counter claim for any relief under the Act ... ... ... ... The words used are ―any relief‖ which include a relief under Section 25 and if the opposite party makes a counter-claim for the relief under Section 25 while opposing the petitioners claim for divorce this Section empowers the Court to grant such relief. The word ―any relief‖ occurring in Section 23-A has been held to include not only the reliefs mentioned in Sections 9 to 13, but also a relief under Section 25 of the Hindu Marriage Act.
xxx xxx xxx
10. The intention of the legislature is clear that inasmuch as the matrimonial Court has been seized of the matter and has gone into the merits of the controversy between the parties and know
Digitally Signed By:RAJENDER SINGH KARKI Signing Date:06.08.2020 14:45:50 who had committed the wrong and where the justice lay should be empowered to make an order of permanent alimony. ...‖ (Emphasis Supplied)
Section 27 of the Hindu Marriage Act, 1955
58. In Balkrishna Ramchandra Kadam v. Sangeeta Balkrishna Kadam, (1997) 7 SCC 500, the Supreme Court held that Section 27 provides an alternative remedy to the wife to recover the property covered by Section 27 to avoid further litigation. The relevant portion of the judgment is as under:
―10. On a plain reading of the Section, it becomes obvious that the matrimonial court trying any proceedings under the Hindu Marriage Act, 1955, has the jurisdiction to make such provision in the decree as it deems just and proper with respect to any property presented ―at or about the time of marriage‖ which may belong jointly to both the husband and the wife. This Section provides an alternate remedy to the wife so that she can recover the property which is covered by the Section, by including it in the decree in the matrimonial proceedings, without having to take recourse to the filing of a separate Civil Suit and avoid further litigation. In the instant case, we find that the wife had laid claim to certain items of jewellery and in her deposition, she had mentioned the items of jewellery which she had received ―at or about the time of her marriage‖ and, in particular, had mentioned the items of jewellery which were given to her by her father at the time of the marriage.
xxx xxx xxx
13. In our opinion, the courts have not gone into the question in its correct perspective. The trial court proceeded to negative the claim of the respondent-wife by holding that the court had no jurisdiction to deal with the property rights of the parties and gave no opportunity to the parties to lead evidence in support of their respective claims. The finding of the trial court clearly overlooked the provisions of Section 27 of the Hindu Marriage Act which unmistakably vests the jurisdiction in the court to pass an order, at the time of passing a decree in a
Digitally Signed By:RAJENDER SINGH KARKI Signing Date:06.08.2020 14:45:50 matrimonial cause, in respect of the property presented, at or about the time of marriage, which may belong jointly to the husband and the wife. The learned Single Judge also fell in complete error while concurring with the view of the trial court to say that there was no evidence on the record to show that the property claimed by the wife was presented to her at the time of her marriage. The learned Single Judge failed to take notice of the deposition of the respondent in that behalf. Moreover, the property, as contemplated by Section 27 is not the property which is given to the wife at the time of marriage only. It includes the property given to the parties before or after marriage also, so long as it is relatable to the marriage. The expression ―at or about the time of marriage‖ has to be properly construed to include such property which is given at the time of marriage as also the property given before or after marriage to the parties to become their ―joint property‖, implying thereby that the property can be traced to have connection with the marriage. All such property is covered by Section 27 of the Act.‖ (Emphasis Supplied)
59. In Pratibha Rani v. Suraj Kumar (supra), the Supreme Court held that Section 27 of the Hindu Marriage Act provides an alternative remedy to the wife. Section 27 of the Hindu Marriage Act empowers a Court, while deciding a matrimonial dispute, to also pass a decree in respect of joint properties of husband and wife. This section provides a civil remedy to an aggrieved wife and does not, in any way, take away her right to file a criminal complaint if the property belonging to her is criminally misappropriated by her husband.
60. In Sangeeta v. Sanjay Bansal, AIR 2001 Delhi 267, the Division Bench of this Court examined the scope of Section 27 and held as under:-
―5. The Section empowers the Court to make such provision in the decree in respect of property presented at or about the time
Digitally Signed By:RAJENDER SINGH KARKI Signing Date:06.08.2020 14:45:50 of marriage, which may belong jointly to both, husband and wife. The expression, ―presented at or about the time of marriage‖ suggests that such property must be connected with marriage and then it naturally comes to belong to both parties because all marks/areas of distinction/division are obliterated by the marriage. ...‖
61. In Nandani Sanjiv Ahuja v. Sanjiv Birsen Ahuja, AIR 1988 Bom 239, the Bombay High Court held that Section 27 provides for sharing of properties received by the spouses, individually or collectively as presents at or about the time of marriage and which has come to be as a way of life in their joint use in their day-to-day living and thus may belong jointly to them. Such joint belongings require the attention of Court for proper apportionment. The relevant portion of the judgment is as under:
―8. ...Whereas Section 27 deals with the property belonging to the spouses, Section 26 deals with their children and section 25 with permanent alimony and maintenance that may be awarded in favour of a party. The power of the Court to pass an order under these sections is discretionary. Obviously the object in enacting these sections is to ensure severance in possibly all respects between those spouses, who, as the court thinks, cannot live together. The intention behind framing these sections is to make every possible attempt to settle all possible disputes between such spouses and that too once for all so that there should not be again an opportunity to enter into fresh litigation with each other. Section 27 does not envisage deciding any question as to the title of the property involved therein. Keeping in view the above legislative intent and the plain language used in section 27 the principles that emerge therefrom are as follows:--
(i) The power of the matrimonial Court is discretionary and it is not incumbent on the Court to make provision in the decree with regard to disposal of the property.
(ii) It must be a matrimonial proceeding pending under the Act and an application for disposal of the property must be made
Digitally Signed By:RAJENDER SINGH KARKI Signing Date:06.08.2020 14:45:50 before the decision of the proceeding.
(iii) The provision to be made must be just and proper as the Court deems having regard to the adjustment of equities between the parties and surrounding circumstances.
(iv) The property contemplated must be such as was presented at a time or stage which is in close proximity of the marriage, whether presented before or after the marriage.
(v) The property so presented may either be to the wife, husband or both and at the time the Court is required to exercise discretion the property may belong jointly to both the husband and the wife.‖ (Emphasis Supplied)
62. In Surinder Kaur v. Madan Gopal Singh, AIR 1980 P&H 334, the Punjab and Haryana High Court examined the scope of Section 27 and held as under:
―This first appeal involves the problems of salvage of a broken marriage. To what extent can the matrimonial Court indulge in the rescue operation and the sphere of its activity is the point of a combat between the warring divorced spouses involving disposal of property.
xxx xxx xxx
4. It would seem that the object of studding this section in the fabric of the Hindu Marriage Act is intended to pass consequential orders in relation to certain properties between the parties while dealing with any proceedings under the Act and to make provision of the nature in the decree to be passed in those proceedings. Obviously, an application for the purpose must be made before the proceedings terminate and the order can be made at the time of the passing of the decree. The sequence in which the said section appears in the statute is, after the provision for the passage of decree in section 23 of the Act and then to provide remedially as well in the terms of granting permanent alimony and maintenance under section 25, deciding the custody of the children under section 26 and to dispose of property jointly belonging to both the husband and the wife under section 27, so as to ameliorate the lot of the
Digitally Signed By:RAJENDER SINGH KARKI Signing Date:06.08.2020 14:45:50 spouse or spouses left bruised by a broken or a shattered marriage. It would also seem that section 27 does not envisage deciding any question as to the title of the property involved therein or extending to all the properties of the spouses. It is couched in such a language so as to narrow its ambit within a small sphere. Analytically, the section pours out the following principles:--
(i) It must be a matrimonial proceeding pending under the Act before the Court and an application for disposal of property must be made before the decision of the proceeding;
(ii) it is not incumbent on the Court to make provision in the decree with regard to disposal of property and it is left to its judicial discretion;
(iii) the provision so made, if any, must be just and proper as the Court deems having regard to the adjustment of the equities between the parties and all surrounding material circumstances;
(iv) the order would envelope only that property which was presented at or about the time of the marriage, which means not only presented at the marriage but also at a time either prior to or after the marriage. That must be in close proximity of the time of the marriage and not to those made outside the extending limit of that time;
(v) the property so presented may either be to the wife or the husband or both; and
(vi) at the time the Court is required to exercise its discretion, the property may belong jointly to both the husband and the wife.
5. Now it is well understood that the word ―belong‖ necessarily does not reflect title to the property in the sense of ownership. It only denotes connection with property land is a term connecting a person with his possessions. It appears to me that the property thus presented to the spouses within the afore-
explained time limit, may fall jointly to belong to both the husband and the wife, irrespective of the title in those properties to be vesting in one or the other, or both. To give an earthly example, a saree presented by the husband, or anyone else to the wife, may or may not involve transfer of title to the
Digitally Signed By:RAJENDER SINGH KARKI Signing Date:06.08.2020 14:45:50 saree to the wife, but will belong to her exclusively and not jointly to both the husband and the wife, as the very nature of the garment so suggests. Similarly, a suit presented to the husband in the same fashion would be exclusively belonging to the husband. Properties and articles presented from any source and to any one of them which by the very nature of the present or by intention of the donor, or by tacit agreement of spouses, has come to be jointly in use by both the husband and the wife, can well be said to belong jointly to both of them. An earthly example of such incident can be that of a set of dining table and chairs for joint user in the matrimonial home irrespective of the fact as to which spouse received it as a present within that allocated time. The said dining table and chairs would obviously be joint belonging of both the husband and the wife and capable of being subjected to orders under section 27 of the Act.
6. If any parity is permissible, it can be drawn with the principle underlying section 25 of the Act. Each spouse's earning capacity and other property, despite title thereto, is taken into account while equitably apportioning the income of both the spouse's in such a manner so as to keep the less provided one adequately maintained at the cost of the other having regard to their post-marital social status. In the same way, section 27 of the Act provides for sharing of that property which the spouses received individually or collectively as presents, at or about the time of the marriage and which had come to be, as a way of life, in their joint use in their day to day living and thus ‗belongs' for the purpose. If matrimony is disrupted, such jointly belonging articles would require the attention of the Court to be apportioned between the spouses as measure of remedial relief.
xxx xxx xxx
12. It took more than five years to finalise the proceedings before the Court below. Such lengthy trial in a matrimonial matter is uncalled for and contrary to the spirit of the Hindu Marriage Act as amended. Matrimonial jurisdiction is of a special nature and deserves special attention. Relegating such proceedings to the position of ordinary civil proceedings would
Digitally Signed By:RAJENDER SINGH KARKI Signing Date:06.08.2020 14:45:50 not only frustrate the object of the legislation but would lead to sorrowful results. In India where Hindu Marriage is by and large arranged by others than the spouses themselves, its breakage causes ripples in members of the society. It is one of the reasons why most of the judgments rendered by matrimonial Courts, which fall squarely within section 41 of the Indian Evidence Act, are judgments in rem affecting the world at large. If a contested issue of disposal of property were to engage the attention of the matrimonial Court predominating other proceedings regarding which decree is sought, then the decision cannot be rendered with promptitude. The disposal of property as envisaged under section 27 can only become part of the decree, subject to other conditions fulfilling, if it is capable of being settled without consuming much time so as not to entail delay in passage of the decree. But if the Court finds itself confronted with regular contest from the tenor of pleadings, the divergence of views and the anticipated quantity of evidence, it would well be within its right to refuse passing orders regarding disposal of property as a part of the decree. The disposal of property matter cannot outweigh the main proceedings before the Court regarding which it is required to pass a decree."
(Emphasis Supplied)
International Best Practices
63. This Court has examined the formats of the affidavits of assets, income and expenditure to be filed by the parties in matrimonial litigation in United Kingdom, United States of America, Canada, Ireland, Australia, Singapore and South Africa. However, this Court has incorporated only important questions and documents to keep the format concise and precise. The Courts below are at liberty to consider the following formats used in various countries and to direct the parties to disclose further relevant facts and documents as may be considered necessary to determine the true assets, income and expenditure of the parties. The relevant particulars of the
Digitally Signed By:RAJENDER SINGH KARKI Signing Date:06.08.2020 14:45:50 formats in the other countries are as under:- S.No. Country Place/ Statue/ Form/Annexure Hyperlinks Authority Applicable Rules /Appendix/ Affidavit
1. U.K. Royal Court Family Procedure Rules Form - E 1. https://assets.publishing.service.go of Justice Practice Direction 5A - Forms Financial v.uk/government/uploads/system/uplo Part - 9 Applications for a Financial Statement ads/attachment_data/file/866784/form Remedy -e-eng.pdf Form - E Financial statement (01.16)
2. Ireland Circuit Court Circuit Court Rules (Family Law), Schedule of 1. http://www.smallclaims.ie/rules.nsf (Ireland) 2018 [S.I. No. 427/2018] Forms /lookuppagelink/B78AD2256D181C0 Rules - 8,42,43 Form: 37A D80256F24006559E5?opendocument Family Law Act 1995 Affidavit of &l=en Means 2. https://www.courts.ie/content/affid avit-means-family-law-acts
3. Australia Family Court Family Law Rules - Rule 13.05 Financial 1. http://www.familycourt.gov.au/wp of Australia Statement s/wcm/connect/80f59580-a0d0-403a-
Federal Circuit Court Rules - Rule 96b3-
24.02 22c7a36c203a/Financial_statement_fo rm_0313V3.pdf?MOD=AJPERES&C ONVERT_TO=url&CACHEID=ROO TWORKSPACE-80f59580-a0d0-
403a-96b3-22c7a36c203a-md.UUxF
2. http://www.federalcircuitcourt.gov. au/wps/wcm/connect/80f59580-a0d0- 403a-96b3-
22c7a36c203a/Financial_statement_fo rm_0313V3.pdf?MOD=AJPERES&C ONVERT_TO=url&CACHEID=ROO TWORKSPACE-80f59580-a0d0-
403a-96b3-22c7a36c203a-md.UUxF
4. Australia Family Court Principal Registrar pursuant to Sub-rule Balance Sheet 1. http://www.familycourt.gov.au/wp of Australia 12.06(2) [01-03-09] V3 s/wcm/connect/f07ade91-3cc5-4074-
8c66-
9d6221bf4761/Balance_sheet_010309 V3.pdf?MOD=AJPERES&CONVER T_TO=url&CACHEID=ROOTWOR KSPACE-f07ade91-3cc5-4074-8c66-
9d6221bf4761-md.UUE.
5. Singapore Family Family Justice Rules, 2014 Family Form 206 1. https://www.familyjusticecourts.go Justice Courts Justice Rules Affidavit of v.sg/docs/default-
of Singapore Rule 89 Assets and source/resources/forms/divorce/form2
Family Justice Courts Practice Means 06_affidavit_assetsandmeans.docx?sf
Directions vrsn=db654f64_2
(w.e.f.1st January 2015)
Part VI - Proceedings for the
Dissolution of Marriage under Part X
of Women's Charter
Rule 21 -
Affidavit of Assets and Means
6. Republic Department The Maintenance Act, 1998 Form A [J101] 1. http://www.justice.gov.za/forms/m
of South of Justice and Chapter - 3 Application for aintenance/MNT_Form%20A.pdf
Africa Constitutional Maintenance Enquiries Maintenance 2. www.ocj.gov.za/forms/maintenanc Development, Complaints relating to maintenance - § Order e/MNT_Form%20A.pdf Republic of 6(1)(b) South Africa
Digitally Signed By:RAJENDER SINGH KARKI Signing Date:06.08.2020 14:45:50
7. Canada Victoria, Supreme Court Family Rules, British Form F8 - 1. http://www.bclaws.ca/civix/docum British Columbia Regulations 169/2009 Financial ent/id/loo81/loo81/169_2009form%20 Columbia, Form F8 (Rule 5-1 and 7-1 (8), 10) and Statement f8.pdf Canada (11) ) [B.C. Reg. 133/2012, §. 31.] 2. https://www.canlii.org/en/bc/laws/r egu/bc-reg-169-2009/latest/bc-reg- 169-2009.html#F8
3. https://wiki.clicklaw.bc.ca/images/ 3/34/Form_F8_Financial_Statement.d oc
8. Canada Victoria, Supreme Court Family Rules, British Form F37 - 1. https://www.canlii.org/en/bc/laws/r British Columbia Regulations 169/2009 Child Support egu/bc-reg-169-2009/latest/bc-reg- Columbia, Division 3 - Procedure for Applications Affidavit 169-2009.html#F37 Canada for Final Orders 2. http://www.bclaws.ca/civix/docum Rule 10-10 - Final Orders in ent/id/loo81/loo81/169_2009form%20 Undefended Family Law Cases f37.pdf
3. https://familylaw.lss.bc.ca/assets/fo rms/word/childSupportAffidavit.doc
9. Canada Provincial Court Rules Act Financial 1. https://www2.gov.bc.ca/assets/gov/ Court of Provincial Court (Family) Rules Statement law-crime-and-justice/courthouse- British Rule 4 -- Provision of Financial services/court-files-records/court- Columbia Information forms/family/pfa022.pdf
10. Canada Superior Rules of practice of the Superior Court Form III 1. http://www.tribunaux.qc.ca/mjq_en Court of of Québec in family matters Statement of /c-superieure/regle- Quebec Chapter - III - Divorce, Separation, Income & pratique/famille/forms/formIII_en.pdf Family Nullity of Marriage and Filiation Expenditures & Division Division - II - Personal Support for Balance Sheet Applicant Rule 26 & 27
11. Canada Supreme The Judicature Act, 2002 - §38 (w.e.f. Form 94 1. https://yukoncourts.ca/sites/default/ Court of 15.09.2008) Financial files/documents/en/Form_94_Financia Yukon Rules of Court for the Supreme Court Statement l_Statement_2012_Final.pdf of Yukon Rule 63A - Family Law Proceeding Financial Disclosure Rule 63A (1)
12. Canada Queen's The Queen's Bench Act, 1998, S.S. Form 15-26A 1. https://publications.saskatchewan.c Bench for 1998, c. Q-1.01, s. 28 (in force July 1, a/api/v1/products/86045/formats/9964 Saskatchewan 1999), allows Saskatchewan Judges to 5/download make the Rules of Court, also called 2. https://www.lawsociety.sk.ca/medi Family Law the ‗Queen's Bench Rules'. a/146340/Form15-26A_Aug2016.doc Division Queen's Bench Rules 3. https://wmcz.com/wp-
Part 15: Family Law Proceedings; content/uploads/2012/08/Financial20S Division - 3 - Financial Disclosure tatement20for20Saskatchewan20Fami Judicial Rule 15-26(a) ly20Property20claim1.pdf Centre of Saskatoon
13. Canada Family Court Family Court Rules Form FC 3 1. https://www.novascotia.ca/just/reg for the made under § 11 & §12 of the Statement of ulations/regs/fcrules.htm#TOC2_173 Province of Family Court Act, 1989, Income 2. https://courts.ns.ca/Family_Court/d Nova Scotia Rule 6: Commencement of Proceedings ocuments/nsfc_Form_FC3_Statement
- Disclosure by financial statements ofIncome_17_05.docx Rule - 6.07 (2)(a)
14. Canada New Rule - 72 Form 72J 1. http://www.gnb.ca/0062/regs/Form Brunswick Divorce Proceedings Financial /Form-72j-e.pdf Rule - 72.14 Statement 2. http://www.familylawnb.ca/english Financial Statements /uploads/file/Family%20Law%20For ms/Form_72J_fillable_EN.pdf
Digitally Signed By:RAJENDER SINGH KARKI Signing Date:06.08.2020 14:45:50
15. Canada Supreme Family Law Act Statement of 1. https://www.courts.pe.ca/files/For Court of §41. Financial statement Income ms%20and%20Rules/FORM%2070% Prince Form 70 I(A) 20I%20_A_.pdf Edward Island (Family Section)
16. Canada Nunavut Consolidation of Form 8 1. https://www.nunavutcourts.ca/inde Court of Family Law Act Financial x.php/forms/category/145-divorce- Justice S.N.W.T. 1997 Statement forms?download=261:9-statement-of-
§26 property
2. https://www.nunavutcourts.ca/phoc adownloadpap/EN/Divorce/9-
StatementOfProperty-Form9.pdf
17. Canada Supreme Rules of the Supreme Court, 1986 Form F10.02A: 1. https://court.nl.ca/supreme/family/f Court of under the Judicature Act Financial orms/F10.02A%20- Newfoundlan Part IV Statement %20Financial%20Statement.pdf d & Labrador Trial Division Family Rules (Family Law) 2. https://court.nl.ca/supreme/family/f Rule F10 - Disclosure Requirements - orms/F10.02A%20-
F10.02 (1) %20Financial%20Statement.docx
18. Canada Ontario Ontario Regulations 114/99: Family Form 13: 1. http://ontariocourtforms.on.ca/stati Law Rules Financial c/media/uploads/courtforms/family/13 under Courts of Justice Act, R.S.O. Statement /flr-13-nov18-en-fil.doc 1990, c. C.43 (Support Claims) 2. http://ontariocourtforms.on.ca/stati Rule - 13(1)(a) c/media/uploads/courtforms/family/13 _1/flr-13-1-e.pdf
19. Canada Manitoba Manitoba Regulation 553/88, Court of Form 70D - 1. https://www.gov.mb.ca/familylaw/ Queen's Bench Rules Financial documents/70d-Form-fillable-PDF-
Part - XVII Statement Master.EN.pdf Particular Proceedings - 2. http://web2.gov.mb.ca/laws/rules/7 Rule 70-Family Proceedings- 0de.pdf Financial information required with 3. http://web2.gov.mb.ca/laws/rules/u initiating pleading - serforms/70de.docx Rule - 70.05(1)
20. Canada Court of Alberta Rules of Court, Alberta Form FL-17 - 1. https://cfr.forms.gov.ab.ca/Form/C Queen's Regulation 124/2010 (amended upto Notice to TS3835.doc Bench of Alberta Regulation 156/2019) Disclose / 2. https://albertacourts.ca/docs/default Alberta Rule 12 - Notice to disclose documents Application -source/qb/form-fl- Provincial - Rule 12.41(3) Request for 17.doc?sfvrsn=b97ad80_0 Court of Financial 3. https://cfr.forms.gov.ab.ca/form/cts Alberta Information 3511.pdf
21. U.S.A Superior Alaska Rules of Civil Procedure DR-250 1. https://public.courts.alaska.gov/we Court for the Rule 26.1 - Discovery and Disclosure Financial b/forms/docs/dr-250.pdf State of in Divorce and Legal Separation Declaration 2. http://www.courts.alaska.gov/shc/f Alaska Actions amily/docs/shc-1010n.pdf Disclosures Between Spouses
22. U.S.A Superior Arizona Revised Statutes - Title 25. Form DROSC13 1. https://superiorcourt.maricopa.gov/ Court of Marital and Domestic Relations § 25- f-010119 media/2828/drosc13fz.pdf Arizona in 319. Maintenance Affidavit of Maricopa Arizona Rules of Family Law Financial County Procedure Information Rule 49 - Disclosure -Rule 49 (e)(1), Rule 49 (f)(1) Rule 97-Form 6
Digitally Signed By:RAJENDER SINGH KARKI Signing Date:06.08.2020 14:45:50
1. https://www.arcourts.gov/sites/defa
23. U.S.A Circuit Court Arkansas Code, 2018 Affidavit of ult/files/formatted-
Arkansas Title 9 - Family Law Financial Means files/AffidavitOfFinancialMeansOcto Title 9 - Appendix Administrative ber2016_0.pdf Order Number 10 - Child Support Guidelines
1. https://www.courts.ca.gov/docume
24. U.S.A Superior Family Code, §§ 2030-2032, §§2100- FL- 150 nts/fl150.pdf Court of 2113, §3552, §§3620-3634, §§ 4050- Income & California 4076, §§ 4300 - 4339 Expense Declaration
25. U.S.A Colorado 2016 Colorado Revised Statutes Form 35.2 1. https://forms.justia.com/colorado/st Title 14 - Domestic Matters JDF 1111 - atewide/domestic-relations/sworn-
Affidavit with financial-statement-36432.html Respect to 2. https://www.coloradodivorcemedia Financial Affairs tion.com/wp-
JDF 1112 - content/uploads/sites/343/2019/10/Aff
Financial sim.pdf
Affidavit -
Simplified
Version
26. U.S.A Connecticut Connecticut Practice Book Financial 1. https://www.jud.ct.gov/webforms/f
§§ 25-30, Chapter 25a Affidavit orms/fm006-long.pdf
Family Support Magistrate Matters JD-FM-6-LONG 2. https://www.jud.ct.gov/webforms/f Statements To Be Filed JD-FM-6- orms/fm006-short.pdf § 25a-15 SHORT
27. U.S.A Family Court Family Court Rule of Civil Procedure Form 465 - 1. https://courts.delaware.gov/Forms/ of the State of 16(c) Ancillary Download.aspx?id=100678 Delaware Financial 2. https://courts.delaware.gov/forms/d Disclosure ownload.aspx?id=379 Report Form 240
- Information Sheet
28. U.S.A Florida Florida Family Law Rule Of Procedure Family Law 1. https://www.flcourts.org/content/d Form 12.902(c) Financial ownload/403038/3456562/902c.pdf Florida Family Law Rules of Procedure Affidavit (Long 2. https://www.flcourts.org/content/d Form 12.902(b), Form) ownload/403036/3456550/902b.pdf Family Law Financial Affidavit (Short Form)
29. U.S.A Superior Georgia Code Domestic 1. https://www.georgialegalaid.org/fil Court of Title 19 - Domestic Relations Relations es/6FCBD72D-B465-109D-9EC1- Georgia Official Code of Georgia Annotated § Financial 5A4F52A74EE9/attachments/257B92 19-6-15 Affidavit 99-EF6D-4879-82A8-
07C0A5B32181/domestic-relations-
financial-affidavit.pdf
2. http://www.eighthdistrict.org/Form s/domrelfinancialaffidavit.pdf
30. U.S.A Family Court Hawaiʻi Family Income & 1. https://www.courts.state.hi.us/docs/ of Hawai`i Court Rules Expense form/hawaii/3FP270.pdf Rule 10. - Motions Statement 2. https://www.courts.state.hi.us/docs/ Rule 10 (c) 3F-P-270 form/hawaii/3FP272.pdf Asset and Debt Statement 3F-P-272
31. U.S.A Idaho Idaho Rules of Family Law Procedure Form 5 1. https://courtselfhelp.idaho.gov/doc Supreme Rule 126.I; Rule 401.A; Rule 504.A.1; CAO RFLPPi 1- s/forms/CAO_RFLPPi_1-1.pdf
Digitally Signed By:RAJENDER SINGH KARKI Signing Date:06.08.2020 14:45:50 Court Rule 504.A.2 1 2. https://isc.idaho.gov/rules/irflp/IRF Petitioner's/Resp LP_FORM-
ondent's 1_Inventory_of_Property.pdf Inventory of Property and Debts
32. U.S.A State of Section 5/1-104(b) of the Code of Civil Financial 1. http://www.illinoiscourts.gov/form Illinois, Procedure Affidavit 11.02 s/approved/divorce/Financial_Affidav Circuit Court Uniform Rules Of Practice it_Approved.pdf Nineteenth Judicial Circuit Court of 2. http://www.cookcountyclerkofcour Illinois t.org/Forms/pdf_files/1A2J_DV- 4-3.02 Affidavit of Parties and A_120-1.pdf Production of Documents A.1 Part 11.00 Family Law Rule - 11.02
33. U.S.A State of Local Family Law Rules Financial 1. https://www.hamiltoncounty.in.gov Indiana LR29-FL00-402.10 Declarations /DocumentCenter/View/67/Financial- County of Financial Declarations, Dissipation Of (Form FL00- Declaration-LR29-FL00-40210--- Hamilton Assets, Support Worksheets, Parenting 402B) Form-402B-PDF Time, Disposition Of Property, Indiana Child 2. https://www.hamiltoncounty.in.gov Parenting Workshop, And Removal Of Support /DocumentCenter/View/68/Indiana-
Children From The State Obligation Child-Support-Obligation-Worksheet-
Worksheets LR29-FL00-40210-PDF
(Form FL00-
402A
34. U.S.A Iowa District Iowa Code section 2B.5B. Form 224: 1. https://www.iowacourts.gov/brows
Court (5th Edition) Financial e/files/b5dd2e8a002247cc86e61cfbac
Affidavit for a c29083/download
Iowa Court Rules Dissolution of 2. https://www.iowacourts.gov/brows Rule 17.200 Marriage with e/files/dc81e844b6d64db2aedeb2e36d Rule 17.100 Children 35dcb8/download Form 124:
Financial Affidavit for a Dissolution of Marriage with no Minor Children
35. U.S.A Kansas Kansas Supreme Court Rules, Domestic 1. https://www.kscourts.org/KSCourt Judicial Rule 139 (a )Domestic Relations Relations s/media/KsCourts/Child%20Support Council Affidavit; Support Order And Payment Affidavit %20Guidelines/DomesticRelationsAff w.e.f. 1st idavit2020-fillable.pdf January, 2020 2. https://www.kscourts.org/KSCourt s/media/KsCourts/Child%20Support %20Guidelines/DomesticRelationsAff idavit2020-fillable.pdf
36. U.S.A Commonweal Family Court Rules Of Procedure And AOC-238.1 1. https://kycourts.gov/resources/legal th of Practice AOC-239.1 forms/LegalForms/238239.pdf Kentucky FCRPP 2(3) SIMPLIFIED 2. https://kycourts.gov/resources/legal Court of FCRPP 3(3) FINAL forms/LegalForms/238239_1.pdf Justice VERIFIED AOC-238 AOC-
Final Verified Disclosure Statement
37. U.S.A Louisiana Louisiana Appendix 23.0B 1. https://www.15thjdc.org/uploads/T Civil Code Family Law itleIVAppendix23.0BFamilyLawAffid Rule 111 (2019) Affidavit avit.docx
38. U.S.A State of M.R.Civ.P. 108(c) FM - 043 1. https://www.courts.maine.gov/fees
Digitally Signed By:RAJENDER SINGH KARKI Signing Date:06.08.2020 14:45:50 Maine Rule 108. Child Support Affidavits & Financial _forms/forms/pdf_forms/fm/fillable/f Judicial Worksheets, Statement m-043-pl-def-finstmt.pdf Branch Financial Statements, & Real Estate Certificates
39. U.S.A Maryland Code of Maryland Financial 1. https://mdcourts.gov/sites/default/fi Courts Maryland Rules Statement les/court-forms/ccdr031.pdf Rule 9-202 (e) Financial Statement-- 2. https://mdcourts.gov/sites/default/fi Spousal Support les/court-
Rule 9-202 (f) Financial Statement-- forms/family/forms/ccdr030.pdf/ccdr0
Child Support 30.pdf
Rule 9-203(b)
40. U.S.A Commonweal Supplemental Rules of the Probate and Financial 1. https://www.mass.gov/doc/financia
th of Family Court Statement l-statement-short-form-cjd-
Massachusett (w.e.f.1st November, 2019) (Short Form) 301s/download
s Rule 401 (a): Financial Statement (CJD-301S) 2. https://www.mass.gov/how-to/file-
Financial the-long-financial-form Statement (Long Form) (CJD-301L)
41. U.S.A State of Michigan Court Rules of 1985 Verified 1. https://courts.michigan.gov/Admini Michigan Chapter 3 - Special Proceedings and Financial stration/SCAO/Forms/courtforms/cc3 Actions Information 20.pdf Subchapter 3.200 Domestic Relations Form Actions MCR 3.206 Verified Financial Information Form:
(C)(2)
42. U.S.A Minnesota Minnesota Court Rules Parenting / 1. https://forms.justia.com/minnesota/ (Minn. Gen. R. Prac. 305) Financial statewide/district-
Rule 305.01 Disclosure court/dissolution/parenting-financial- Parenting/Financial Disclosure Statement statement-disclosure-59177.html Statement
43. U.S.A Mississippi Miss. Ch. C. R. 8.05 Rule 8.05 1. https://chancery10th.com/wp-
Mississippi Uniform Chancery Court Financial content/uploads/2019/02/RULE-8.05-
Rules Statement FINANCIAL-DISCLOSURE.pdf Rule 8.05 Financial Statement Required
1. https://forms.justia.com/missouri/st
44. U.S.A Missouri Missouri Supreme Court Rules Form CAFC050 atewide/circuit-court/dissolution-of-
Rule 88 - Rules of Civil Procedure - - Income and marriage/statement-of-income-and- Rules Relating to Special Actions - Expense expenses-65379.html Dissolutions Legal Separation & Child Statement Support - Rule 88.01 and Form 14 2. http://www.selfrepresent.com/mo/F Rule 68 - Dissolution of Marriage orms/CourtApproved/CAFC050- th 16 Circuit Rule 68.4 - Filing of Financial DissolutionIncomeExpense-V317.pdf Court of Statements 3. https://www.16thcircuit.org/Action Jackson /16rules.nsf/1a37b0b9039ee54d86256 County Form 1402B 496006478a7/b4567c0274dd7129862 Missouri 56495007432b8/$FILE/1402b.pdf
45. U.S.A Montana Montana Code MP - 500 1. https://courts.mt.gov/portals/189/fo Title 40. Family Law Financial rms/dissolution/MP-500.docx Chapter 4. Termination Of Marriage, Disclosure & 2. https://courts.mt.gov/portals/189/fo Child Custody, Support Proposed rms/dissolution/MP-510.docx Part 2. Support, Custody, Visitation, Property 3. https://courts.mt.gov/portals/189/fo and Related Provisions Distribution rms/dissolution/MP-510-A.docx §40-4-252, MP - 510 4. https://courts.mt.gov/portals/189/fo M.C.A Income and rms/dissolution/MP-510-B.docx Expenses MP - 510-A Additional
Digitally Signed By:RAJENDER SINGH KARKI Signing Date:06.08.2020 14:45:50 Income MP - 510-B Additional Expenses
46. U.S.A The State of Nebraska Supreme Court Rules Financial 1. https://supremecourt.nebraska.gov/ Nebraska Neb. Ct. R. §§ 4-204, 4-205 Affidavit sites/default/files/DC-6-5-2.pdf Judicial for Child Branch Support
47. U.S.A Nevada Nevada Rule of Civil Procedure, Rule- General 1. https://www.familylawselfhelpcent 16.2. Mandatory Prejudgment Financial er.org/images/forms/misc/financial- Discovery Requirements in Family Disclosure Form disclosure-form-pdf.pdf Law Actions 2. https://www.familylawselfhelpcent Rule-16.2 (c)(1) Detailed er.org/images/forms/misc/fdf-
Rule-16.2 (c)(2) Financial detailed.xls
Disclosure Form
48. U.S.A New Family Division - Modified and New Financial 1. https://www.courts.state.nh.us/for
Hampshire Forms For Family Division Rule 1.25- Affidavit NHJB- ms/nhjb-2065-f.pdf
A 2065-F
(B) Initial Disclosures
49. U.S.A Superior Rules Governing the Courts of the Appendix V 1. https://njcourts.gov/forms/10482_f
Court of New State of New Jersey Rule 1:38. Public am_cis.pdf
Jersey Access to Court Records & Family Part Case
Administrative Records Information
Chancery Statement
Division, Rules 1:38-3(d)(1)
Family Part
and 5:5-2(f)
50. U.S.A New Mexico New Mexico Rules of Civil Procedure Domestic 1. https://www.nmcourts.gov/RealFil
for the District Courts Relations Form e/widget/index.html?tokenGUID=db7
4A-212, b62a0-f438-4f4b-8919-
Rule 1-123 - Mandatory disclosure in 4A-214, 1e4123607041&folderGUID=724f95f
domestic relations and paternity 4A-215 8-c387-49ef-b230-e6b4f9e45d28#
actions; preliminary disclosure NMRA
requirements
51. U.S.A Family Court F.C.A. §§413-1, 424-a; Form 4-17 1. https://www.nycourts.gov/LegacyP
of the State of Art. 5-B (Financial DFS/FORMS/familycourt/pdfs/4-
New York D.R.L. §§236-B, 240 Disclosure 17.pdf
Affidavit)
2. https://www.nycourts.gov/LegacyP 4-17a DFS/FORMS/familycourt/pdfs/4-
Financial 17a.pdf
Disclosure
Affidavit (Short
Form)
52. U.S.A North 10th Judicial District Family Court Financial 1. https://www.nccourts.gov/assets/do
Carolina Rules For Domestic Court Affidavit cuments/local-rules-
Rule 9: Post separation Support & (WAKE-DOM- forms/1327.pdf?SdTv4ZFZBDbTXfA
County of Alimony 10) wLUB9axttaWzA6qlI
Wake Rule - Financial Information Required
9.2
53. U.S.A State of Ohio Supreme Court of Ohio Affidavit Of 1. https://co.shelby.oh.us/wp-
Judicial Uniform Domestic Relations Form - Income And content/uploads/2016/01/2010DRAffi
Branch Affidavit 1 Expenses davit1.pdf
Affidavit of Income and Expenses 2. https://drj.fccourts.org/uploads/For Approved under Ohio Civil Rule 84 ms/Affidavit%20of%20Income%20an Local Domestic Rule 17 d%20Expenses%20_eDR5220%204-
2016_.pdf
Digitally Signed By:RAJENDER SINGH KARKI Signing Date:06.08.2020 14:45:50
54. U.S.A State of Rhode Island Family Court Rules of DR-6 1. https://www.courts.ri.gov/PublicRe Rhode Island Domestic Relations Financial sources/forms/Family%20Court%20F and R.I. Fam. Ct. R. Dom. Rel. P. 64(b) Statement - orms/Statement%20of%20Assets,%20 Providence R.I. Fam. Ct. R. Dom. Rel. P. 64A (b) Statement of Liabilities,%20Income,%20and%20E Plantations Assets, xpenses.pdf Liabilities, Income, & Expenses
55. U.S.A South South Carolina Family Court Rules SCCA430 1. https://www.scdivorcelaw.com/wp-
Carolina Rule - 20(a) Financial content/uploads/sites/107/2014/05/Fin Declaration ancial-Declaration-2.pdf
56. U.S.A Utah Utah Rule of Civil Procedure Rule 26.1 Financial 1. https://www.utcourts.gov/howto/fa Disclosure and Discovery in Domestic Declaration mily/financial_declaration/docs/1352 Relations Actions FA_Financial_Declaration.pdf
2. https://www.kellybramwell.com/w p-
content/downloads/01_Financial_Decl aration.pdf
3. https://digitalcommons.law.byu.ed u/cgi/viewcontent.cgi?article=1000&c ontext=miscellanea (at Page 215)
57. U.S.A State of Vermont Rules for Family Proceedings Form 813A - 1. https://www.vermontjudiciary.org/ Vermont Vt. R. Fam. Proc. 4.0 Financial sites/default/files/documents/400- Superior Vt. R. Fam. Proc. 4.0 (g)(4) Affidavit: 00813A.pdf Court Family Vt. R. Fam. Proc. 4.0 (g)(6) Vt. R. Income and 2. https://www.vermontjudiciary.org/ Division Fam. Proc. 4.1 (b)(4) Vt. R. Fam. Proc. Expenses (400- sites/default/files/documents/400-
4.2 813A) 00813B.pdf
Form 813B -
Financial
Affidavit:
Property and
Assets
(400-813B)
58. U.S.A Wisconsin Wisconsin Statues FA-4139V, 1. https://www.wicourts.gov/formdisp
Chapter 767 05/17 Financial lay/FA-4139V.pdf?formNumber=FA-
Actions Affecting The Family Disclosure 4139V&formType=Form&formatId=
§767.127 (1) - Financial disclosure. Statement 2&language=en
59. U.S.A Family Court Rules of Practice and Procedure for SCA-FC-106: 1. http://www.courtswv.gov/lower-
of West Family Court, West Virginia Financial courts/divorce-forms/FC106-
Virginia Rule 13 - Financial disclosure Statement FinancialStatement.pdf
Rule - 13 (a)
60. U.S.A Wyoming Wyoming Statutes Confidential 1. https://www.courts.state.wy.us/wp-
Title 20. Domestic Relations Article 3 - Financial content/uploads/2017/04/DWCP12.pd
Child Support Affidavit f
§ 20-2-308 (2013) - Financial affidavits [Approved by required; financial reporting the Wyoming Supreme Court (2012)]
Digitally Signed By:RAJENDER SINGH KARKI Signing Date:06.08.2020 14:45:50 Conclusion
64. The Court has to ascertain the financial capacity/ status of the parties for determining the maintenance and permanent alimony. A comprehensive affidavit of assets, income and expenditure of both the parties is necessary to determine their financial capacity/status.
65. In exercise of the powers under Section 10(3) of the Family Courts Act, 1984 read with Sections 106 and 165 of the Indian Evidence Act and Article 227 of the Constitution of India, this Court formulated the affidavit of assets, income and expenditure in Kusum Sharma II [ judgment dated 14th January, 2015 - (2015) 217 DLT 706] which was modified in Kusum Sharma III [ judgment dated 29th May, 2017 - (2017) 241 DLT 252] and Kusum Sharma IV [ judgment dated 6th December, 2017 - (2018) 246 DLT 1]. The format of the affidavit of Kusum Sharma IV is being modified by this judgment in order to make it more comprehensive. The modified affidavit of assets, income and expenditure is Annexure A2 to this judgment.
66. The modified affidavit of assets, income and expenditure (Annexure A2) is very comprehensive and is useful to determine the maintenance in matrimonial litigation. A salaried person is required to disclose the particulars of his employment including salary, D.A., commissions, incentives, bonus, perks, perquisites, other benefits, Income tax etc. A self- employed person is required to disclose the nature of business/ profession, share in the business, net worth of the business, number of employees, annual turnover/gross receipts, gross profit, Income Tax, net income and regular monthly withdrawal/drawings from the business. The parties are further required to disclose income from other sources, namely, agricultural income, rent, interest on bank deposits and other investments, dividends,
Digitally Signed By:RAJENDER SINGH KARKI Signing Date:06.08.2020 14:45:50 mutual funds, annuities, profit on sale of movable/immovable assets etc. With respect to the assets, the parties are required to disclose the particulars of the immovable properties, financial assets including bank accounts, DEMAT accounts, safety deposit lockers; investments including FDRs, stocks, shares, insurance policies, loans, foreign investments; movable assets including motor vehicles, mobiles, computer, laptop, electronic gadgets, gold, silver and diamond jewellery etc.; intangible assets; garnishee(s)/trade receivables; corporate/business interests; disposal and parting away of properties; properties acquired by the family members, inheritance. The affidavit requires the parties to disclose their standard of living and lifestyle, namely, credit/debit cards, membership of clubs and other associations, loyalty programmes, social media accounts, domestic helps and their wages, mode of travel in city and outside city, category of hotels, category of hospitals for medical treatment, frequency of foreign travel, frequent flyer cards, brand of mobile, wrist watch, pen, expenditure ordinarily incurred on family functions, festivals and marriage of family members etc.. The affidavit further requires the disclosure of expenditure on housing, household expenditure, maintenance of dependents, transport, medical expenditure, insurance, entertainment, holiday and vacations, litigation expenses, discharge of liabilities etc.
67. Upon completion of the pleadings in the maintenance application, the Court shall fix the date for reconciliation and direct the parties to simultaneously file the affidavits of their assets, income and expenditure. The Court shall also direct the party seeking maintenance to produce the passbook of his/her savings bank account in which maintenance can be directly deposited/transferred by the opposite party.
Digitally Signed By:RAJENDER SINGH KARKI Signing Date:06.08.2020 14:45:50
68. The Court shall simultaneously take on record the affidavit of assets, income and expenditure of both the parties. The simultaneous filing of the affidavit by the parties is very important and should be strictly adhered to. The simultaneous filing of the affidavit by the parties would avoid any undue advantage to the party who files his/her affidavit later. It is clarified that the affidavit of assets, income and expenditure is not to be filed along with the petition/application/ or written statement/reply.
69. If a party is carrying on the business as proprietor of proprietorship concern/partner of a partnership concern/director of a company/member of a HUF/trustee of a trust/ member of a society/ or in any other form/entity, the Court may consider directing the party to file an additional affidavit with respect to the assets of the proprietorship concern/partnership concern/ company/society/HUF/Trust, as the case may be, in the format of Annexure B1 attached to Bhandari Engineers II.
70. In pending maintenance cases, if the parties have not already filed the affidavit of their assets, income and expenditure, the Court shall direct the parties to file their affidavit in the format of Annexure A2.
71. If the reconciliation fails, the Court shall grant an opportunity to the parties to respond to the affidavit of the opposite party and list the maintenance application for hearing.
72. The Courts shall ensure that the filing of the affidavits by the parties is not reduced to a mere ritual or formality. If the affidavit of the party is not in the prescribed format or is not accompanied with all the relevant documents, the Court may take the affidavit on record and grant reasonable time to the party to remove the defects/deficiencies.
73. In appropriate cases, the Court may direct a party to file an additional
Digitally Signed By:RAJENDER SINGH KARKI Signing Date:06.08.2020 14:45:50 affidavit relating to his assets, income and expenditure at the time of marriage and/or one year before separation and/or at the time of separation.
74. If the party does not truly disclose all his assets and income, the opposite party is at liberty to serve the interrogatories under Order XI of the Code of Civil Procedure and/or seek production of relevant documents from the party filing the affidavit.
75. In appropriate cases, Court may order interrogatories, discovery, inspection, production of any document and/or order any fact to be proved by affidavit under Section 30 of the Code of Civil Procedure.
76. The Court shall, thereafter, consider whether the oral examination of the party is necessary under Section 165 of the Evidence Act. If so, the Court shall proceed to examine the party to elicit the truth. The principles relating to the scope and powers of the Court under Section 165 of the Evidence Act have been summarized in Ved Parkash Kharbanda v. Vimal Bindal, (2013) 198 DLT 555, which may be referred to.
77. If the admitted income of the parties is on record, such as, in the case of a salaried employee whose salary slip is on record, the Court may fix ad- interim maintenance on the basis of the admitted documents pending filing of the affidavit of the assets, income and expenditure by both the parties. The Court may record the statement of the parties, if considered necessary for fixing the ad-interim maintenance.
78. If any party delays in filing of the affidavit of assets, income and expenditure or the affidavit filed by a party is not in terms of these directions or a party delays the disclosure of further information/documents and the delay is causing hardship, the Court is at liberty to fix ad-interim maintenance after hearing the parties.
Digitally Signed By:RAJENDER SINGH KARKI Signing Date:06.08.2020 14:45:50
79. If the statements made in affidavit of assets, income and expenditure are found to be incorrect, the Court shall consider its effect by drawing an adverse inference or imposing additional cost, while fixing the maintenance. However, an action under Section 340 Cr.P.C. is ordinarily not warranted in matrimonial litigation till the decision of the main petition unless the Court, for the reasons to be recorded, considers it expedient in the interest of justice, to deal with it earlier.
80. At the time of issuing notice on the petition for dissolution of marriage, the Court shall consider directing the petitioner to deposit such sum, as the Court may consider appropriate for payment to the respondent towards interim litigation/part litigation expenses; except in cases, such as, divorce petition by the wife who is unable to support herself and is claiming maintenance from the respondent husband.
81. The interim litigation expenses directed by the Court at the stage of issuing notice, does not preclude the respondent from seeking further litigation expenses incurred by the respondent at a later stage. The Court shall consider the respondent's claim for litigation expenses and pass an appropriate order on the merits of each case.
82. At the time of passing a decree of divorce, the Court shall bring to the notice of the concerned party, as the case may be, that he/she can claim permanent alimony without prejudice to his/her right to challenge the decree of divorce and if the party seeks permanent alimony, at that stage, for which an oral prayer/application is sufficient, the Court shall fix the permanent alimony on the basis of the affidavits of assets, income and expenditure, after hearing both the parties. However, if the affidavits have not been filed at the stage of fixing the permanent alimony, the Court shall direct the
Digitally Signed By:RAJENDER SINGH KARKI Signing Date:06.08.2020 14:45:50 parties to file the same before fixing the permanent alimony.
83. In Bhandari Engineers II (judgment dated 05th August, 2020) this Court has laid down comprehensive guidelines and has formulated affidavit of assets, income and expenditure to be filed by the judgment debtor in execution proceedings, which may be considered in execution cases of the maintenance order apart from following the specific statutory provisions such as Sections 125 to 127 Cr.P.C.
84. The affidavit of assets, income and expenditure is to be treated as guidelines to determine the true financial capacity/status of the parties. The Courts are at liberty to determine the nature and extent of information/documents necessary and to direct the parties to disclose relevant information and documents to determine their financial capacity/status. The Courts are at liberty to pass appropriate directions as may be considered necessary to do complete justice between the parties and in appropriate cases, such as, the cases belonging to the lowest strata of the society or case of a litigant who is a permanently disabled/paralytic, the Court may, for reasons to be recorded, dispense with the requirement of filing of the affidavit or modify the information required.
85. These modified directions/guidelines shall apply to all matrimonial cases including cases under Hindu Marriage Act, 1955; Protection of Women from Domestic Violence Act, 2005; Section 125 Cr.P.C; Hindu Adoption and Maintenance Act, 1956; Special Marriage Act, 1954; Indian Divorce Act, 1869; Guardians and Wards Act, 1890 and Hindu Minority and Guardianship Act, 1956.
86. Matrimonial jurisdiction deserves a special attention and the maintenance applications should be decided expeditiously.
Digitally Signed By:RAJENDER SINGH KARKI Signing Date:06.08.2020 14:45:50
87. The Courts below shall expedite the maintenance proceedings and shall make an endeavour to decide them within the prescribed time. The Family Courts shall send the list of all pending maintenance cases which are more than one year old, through the Principal Judge, Family Court. The list shall contain the name of the case; date of institution; number of hearings that have taken place; and the reasons for such delay. List be prepared according to the seniority i.e. the oldest case shall be mentioned first. The Principal Judge, Family Court shall compile the lists of all Family Courts and shall send them to the Registrar General of this Court by 31st December, 2020 for being placed before this Court.
88. Learned amici curiae submit that the matter be kept pending for seeking feedback/comments of the Family Courts after implementation of the modified directions/guidelines.
89. List on 18th December, 2020.
90. This Court appreciates the assistance rendered by Mr. Sunil Mittal, Senior Advocate and Ms. Anu Narula, Advocate as amici curiae. This Court also appreciates the extensive research on corresponding law in other countries by Mr. Akshay Chowdhary, Law Researcher, attached to this Court.
91. This Court is of the view that the mandatory filing of the affidavit of assets, income and expenditure by the parties in a detailed prescribed form should be incorporated in the statutes, as in the developed countries. Let this suggestion be considered by the Central Government. Copy of this judgment along with Annexures A2 be sent to Mr. Chetan Sharma, learned ASG for taking up the matter with Ministry of Law and Justice.
92. The modified directions and format of affidavit of assets, income and
Digitally Signed By:RAJENDER SINGH KARKI Signing Date:06.08.2020 14:45:50 expenditure Annexures A2 be uploaded on the website of the District Court (in .pdf format) to enable the lawyers/litigants to download the same.
93. Copy of this judgment and modified format of the affidavit of assets, income and expenditure Annexures A2 be sent to the Registrar General of this Court who shall circulate it to the District Judge (Headquarters) and Principal Judge, Family Courts (Headquarters) for being circulated to all the concerned courts.
94. Copy of the judgment along with the modified format of the affidavit of assets, income and expenditure Annexures A2 be sent to the Delhi Judicial Academy to sensitize the judges about the modified directions laid down by this Court.
95. National Judicial Academy is reporting the best practices of the High Courts on their website (www.nja.nic.in) under the head of Practices & Initiatives of various High Courts. Copy of this judgment along with Annexures A2 be sent to National Judicial Academy.
J.R. MIDHA, J.
AUGUST 6, 2020 ds/dk/ak
Digitally Signed By:RAJENDER SINGH KARKI Signing Date:06.08.2020 14:45:50 ANNEXURE A2
FORMAT OF AFFIDAVIT OF ASSETS, INCOME AND EXPENDITURE TO BE * FILED BY THE BOTH PARTIES
AFFIDAVIT
I _______________________, son of / daughter of /wife of ___________________, aged about ____ years, resident of ___________________________, do hereby solemnly declare and affirm as under:
PERSONAL INFORMATION RELATING TO THE DEPONENT
S.No. Description Particulars
1. Name
2. Age
3. Date of marriage
4. Date of separation
5. Educational qualifications
6. Professional qualifications
7. Occupation
8. Monthly income from all sources including At the time of At the time of Present employment, business, vocation, interest, Marriage Separation investment, income from properties, assets etc.
9. Whether you are assessed to Income Tax?
Signature* Not All Verified the documents attached to this affidavit have to be self-attested by the deponent. Digitally Signed By:RAJENDER SINGH KARKI FAO 369/1996 -Affidavit - Annexure A2
14:45:50
10. Addresses:
(i) Present Residential Address
(ii) Permanent Residential Address
(iii) Matrimonial Home
(iv) E-mail
11. Whether you are staying at matrimonial home?
If not staying at matrimonial home, relationship and income of the person with whom you are staying. If staying in a rented accommodation, what is the rent being paid?
12. Complete details of the immediate family members (Name, age, relation, occupation, income, residence and their office addresses)
13. Whether you have sufficient means to support yourself? If no, whether you have claimed maintenance from your spouse? If so, how much?
14. (i) Whether your spouse has claimed maintenance from you? If so, how much?
(ii) Whether you have paid or willing to pay maintenance to your spouse? If so, how much?
(iii) Whether you are willing to pay litigation expenses to your spouse? If so, how much?
15. (i) Whether any maintenance order has been passed by any Court?
(ii) If so, whether the maintenance is being paid in terms of the aforesaid order? Give particulars and attach copy of the order and statement of maintenance paid up to date
16. Expenses incurred by you on this litigation
17. Particulars of pending litigation between the parties
18.Verified Signature Not Particulars of your savings bank account for Name & branch of the bank: Digitally Signed By:RAJENDER SINGH KARKI FAO 369/1996 -Affidavit - Annexure A2
14:45:50 the purpose of payment from or receipt of maintenance, as the case may be Account No.:
IFSC No.:
19. Name of your counsel, his/her mobile number and e-mail address
RELEVANT INFORMATION RELATING TO THE SPOUSE
S.No. Description Particulars
20. Name
21. Age
22. Educational qualifications
23. Professional qualifications
24. Occupation
25. Monthly income from all sources including At the time of At the time of Present employment, business, vocation, interest or Marriage Separation investment, income from properties, assets etc.
26. Addresses:
(i) Present Residential Address
(ii) Permanent Residential Address
(iii) Matrimonial Home
(iv) E-mail
27. Whether your spouse is staying in matrimonial home? If not staying at matrimonial home, relationship and income of the person with whom your spouse is staying? If staying in a rented accommodation, what is the rent being paid by him/her?
Signature Not Verified Digitally Signed By:RAJENDER SINGH KARKI FAO 369/1996 -Affidavit - Annexure A2
14:45:50 RELEVANT INFORMATION RELATING TO THE CHILDREN
28. Name and age of children from the marriage
29. Who has the custody of the children
30. Name and address of school(s) where the children are studying
31. Monthly expenditure of the children Rs.
32. Details of expenditure on children Amount (in Rs.)
(i) School/College fees
(ii) Creche/Day care/After School care
(iii) Books/Stationery
(iv) Private Tuitions
(v) Sports
(vi) Outings/summer camps/vacations
(vii) Entertainment
(viii) Pocket Money/Allowances
(ix) Others
Total Expenditure Annual Rs.
Monthly Rs.
33. Who is bearing the expenditure of children's education
34. If the children are in custody of your spouse, whether you have voluntarily paid or willing to pay the expenses for the children's maintenance and education? If so, how much
Signature Not Verified Digitally Signed By:RAJENDER SINGH KARKI FAO 369/1996 -Affidavit - Annexure A2
14:45:50 STATEMENT OF INCOME
S.No. Description Particulars
At the time of At the time of Present marriage Separation
35. If the deponent is a salaried person:
(i) Designation
(ii) Name and address of the employer
(iii) Date of employment
(iv) Gross Income including the salary, D.A., commissions/ incentives, bonus, perks etc.
(v) Perquisites and other benefits provided by the employer including accommodation, cars/ other automotive, landline, mobile, laptop, health insurance, sweeper, gardener, watchman or personal attendant, gas, electricity, water, interest free or concessional loans, holiday expenses, free or concessional travel, free meals, free education, gifts, vouchers etc. credit card expenses, club expenses, value of any other benefits/perquisites/amenities/ services/ privileges
(vi) Deductions from the gross income
(vii) Income Tax
(viii) Net income
(ix) Value of stock option benefits, if provided by the employer
(x) Pension and retirement benefits payable at the time of retirement
Note: - If unemployed, give particulars of last employment; length of last employment; name and address of last employer; last drawn monthly salary and annual salary Signature Not Verified Digitally Signed By:RAJENDER SINGH KARKI FAO 369/1996 -Affidavit - Annexure A2
14:45:50
36. If the deponent is self-employed:
(i) Nature of business/profession
(ii) Whether the business/profession
is carried on as an individual,
sole-proprietorship concern,
partnership concern, company,
HUF, joint family business or in
any other form.
(iii) Give particulars of your share in the business/ profession
(iv) Amount of regular monthly withdrawal or drawings from the business
(v) Whether you are a director or had been a director of a company in last three years? If so, give particulars
(vi) Details of firms and other business entities in which you have/had interest in the last three years
(vii) Whether you have taken any loan/credit facility(s) from banks and other financial institutions in last three years? If so, give particulars
(viii) Whether your accounts are audited?
(ix) Name and address of the
auditors and date of last audit of
accounts
(x) Whether you are subject to audit
under Section 44AB of the
Income Tax Act, 1961
(xi) Whether you filed a Wealth Tax
Return under the Wealth Tax
Act, 1957 prior to abolition of
Wealth Tax
Note: - If the business is closed/non- active, give the date of closure, assets on the date of closure, present status of the assets and if the assets have been transferred, the particulars of the transfer and consideration received
Signature Not Verified Digitally Signed By:RAJENDER SINGH KARKI FAO 369/1996 -Affidavit - Annexure A2
14:45:50
37. In case of a self-employed person /proprietorship firm
(i) Office address
(ii) Net worth of the business
(iii) Number of employees
(iv) Annual turnover/ gross receipts
(v) Gross Profit
(vi) Income Tax
(vii) Net Income
(viii) Amount of regular monthly withdrawal or drawings from the business
(ix) Value of your business interest(s)
(x) Value of your business assets
(xi) Location of the business assets
(xii) Location of the statutory records and books of account of the business
(xiii) Details and value of benefits in kind, perks or other remuneration received from the business e.g. provision of car, payment of accommodation etc.
38. In case of a Company, partnership, HUF, joint family business or any other form
(i) Details of registration and incorporation
(ii) Registered Office
(iii) Details of shareholding of the partners/ directors/ promoters and their family members
(iv) Details of the subsidiaries and sister concerns
(v) Net worth of the Company /firm/HUF
(vi) Number of employees
(vii) Annual turnover/gross receipts
(viii) Gross Profit
(ix) Income Tax
(x) Signature Not Verified Net Income Digitally Signed By:RAJENDER SINGH KARKI FAO 369/1996 -Affidavit - Annexure A2
14:45:50
(xi) Amount of regular monthly withdrawal or drawings from the business
(xii) Value of your business interest(s)
(xiii) Value of your business assets
(xiv) Location of the business assets
(xv) Location of the statutory records and books of account of the firm (xvi) Details and value of benefits in kind, perks or other remuneration received from the business e.g. provision of car, payment of accommodation etc.
39. Income from other sources:
(i) Agricultural Income
(ii) Rent
(iii) Interest on bank deposits and
FDRs
(iv) Interest on investments including deposits, NSC, IVP, KVP, Post Office schemes, PPF, loans etc.
(v) Dividends
(vi) Mutual Funds
(vii) Annuities
(viii) Income from machinery, plant, furniture
(ix) Sale of movable/ immovable assets
(x) Gifts
(xi) Any other source of income not covered above Note: - If you are expecting to receive a lump sum payment in the future, give further details including the source, amount and expected date of receipt of the payment
40. Any other income not covered above
41. Total Income Monthly Rs.
Signature Not Verified Annual Rs. Digitally Signed By:RAJENDER SINGH KARKI
FAO 369/1996 -Affidavit - Annexure A2
14:45:50 STATEMENT OF EXPENDITURE
S. No. Description Amount (in Rs.) Per Month
42. Housing (i) Monthly rent
(ii) Mortgage payment(s)
(iii) Repairs & Maintenance
(iv) Property tax
43. Household (i) Groceries/Food/Personal care/clothing expenditure
(ii) Water
(iii) Electricity
(iv) Gas
(v) Telephone
(vi) TV Cable/Set-top Box & Internet services
(vii) Domestic full time/part time helper(s)
(viii) Others (specify)
44. Maintenance (i) Parents of dependents
(ii) Children
(iii) Others
45. Transport (i) Personal Vehicle(s) along with the details
(a) Driver(s)
(b) Fuel
(c) Repair/Maintenance
(d) Insurance
(ii) Public Transport
(a) Bus Signature Not Verified Digitally Signed By:RAJENDER SINGH KARKI FAO 369/1996 -Affidavit - Annexure A2
14:45:50
(b) Taxi
(c) Metro
(d) Auto
46. Medical (i) Doctor expenditure
(ii) Medication
(iii) Hospital
(iv) Others (specify)
47. Insurance (i) Life
(ii) Annuity
(iii) Householders
(iv) Medi-claim
48. Entertainment (i) Club and recreation (ii) Health Club
(iii) Gym
49. Holiday and vacations
50. Legal/litigation expenses
51. Discharge of (i) Credit card(s) payment Liabilities
(ii) Hire purchase/lease
(iii) Repayment of Loans
(a) House loan
(b) Car loan
(c) Personal loan
(d) Business loan
(e) Any other loan
(iv) Name of the lenders Signature Not Verified Digitally Signed By:RAJENDER SINGH KARKI FAO 369/1996 -Affidavit - Annexure A2
14:45:50
(v) Mode of repayment
(vi) Instalment amount
(vii) Other liabilities
52. Miscellaneous (i) Newspapers, magazines, books
(ii) Religious contributions/ Charities
(iii) Donations, gift and grants
53. Pocket Money/Allowance
54. Other expenditure (Not specified above)
Monthly Rs.
Total Expenditure
Annual Rs.
STATEMENT OF ASSETS
S. No. Assets List of Assets
At the time At the time Present Present
of marriage of Estimated
Separation Market
Value
55. (i) Immovable properties
Particulars of the immovable
properties including joint
properties, built up properties, lease hold properties, land/ agricultural land and investment in real estate such as booking of plots, flats etc. in your name or in joint names
(ii) Possession Whether the possession of the above properties is with the deponent? If no, give status of the possession Signature Not Verified Digitally Signed By:RAJENDER SINGH KARKI FAO 369/1996 -Affidavit - Annexure A2
14:45:50
(iii) Title documents Whether the title documents of the above properties are with the deponent? If no, give status of the possession of the title documents
(iv) Litigation Whether any litigation is pending in respect of the above properties.
If so, give particulars
Account Name of Bank Current
56. Financial Assets Number Balance
(i)
(i) Particulars of all bank accounts including Current and Savings Accounts in your name or (ii) joint names held in the last three years (iii)
Note : If any bank account(s) has/ have been classified by the banks as willful defaulter under the Master Circular on ‗Wilful Defaulters' dated 01.07.2015 [RBI/2015-16/100 DBR.No.
CID.BC.22 /20.16. 003/ 2015- 16] or Reserve Bank of India (Frauds classification and reporting by commercial banks and select Financial Institutions) directions 2016 under Master Circular dated 01.07.2016 (RBI /DBS/2016-17/28 DBS. CO. CFMC. BC. No.1/23.04.001 /2016-17), give particulars of such bank accounts.
Details Current Value
of Shares
(ii) Particulars of DEMAT
accounts held in last three
years
(iii) Average monthly withdrawal
from bank(s)
(iv) Cash in hand
Signature Not Verified
Digitally Signed
By:RAJENDER SINGH
KARKI
FAO 369/1996 -Affidavit - Annexure A2
14:45:50
(v) Particulars of the safety deposit lockers
57. Particulars Current Investments Value
(i) FDRs, NSC, IVP, KVP, Post Office schemes, PPF etc.
(ii) Deposits with Government and Non-
Government entities
(iii) Stocks, shares, debentures, bonds, units and mutual funds, etc.
(iv) Life and endowment policies and surrender value
(v) Loan given to friends, relatives and others
(vi) Details of the foreign investments made including those made in last three years or from the date of marriage, whichever is later
(vii) Retirement Savings Plan and other retirement benefits and honorarium received till date. (Indicate name of institution where accounts are held, name and address of plan and details)
(viii) Other investments not covered by above items
Particulars Cost of
58. Movable Assets acquisition
(i) Motor Vehicles (List of cars, motorcycles, scooters etc. along with their brand/model and registration number)
(ii) Livestock
(iii) Plant & Equipments
(iv) Mobile phone(s)
(v) Computer/Laptop
(vi) Other electronic gadgets including I-pad etc.
Signature Not Verified Digitally Signed By:RAJENDER SINGH KARKI FAO 369/1996 -Affidavit - Annexure A2
14:45:50
(vii) TV, Fridge, Air Conditioner, Microwave, Washing machine etc.
(viii) Other household appliances
(ix) Quantity of gold, silver and diamond jewellery
(x) Quantity of silver utensils
(xi) List anything else of value that you own including precious metals, collections, works of art, jewellery or household items Particulars Current Value
59. Intangible assets Intangible assets including patents, trademark, copyright, design and goodwill and their value
60. Garnishee(s)/Trade receivables
(i) Name(s) and addresses of Garnishee(s) and the particulars of the debt, share and other properties recoverable from the Garnishee(s) with complete details of the transactions
(ii) Trade receivables along with name, address and amount due from each Garnishee(s)
61. Corporate/Business Interests Particulars of the interest/ position/ association you held/hold, directly or indirectly, in any corporation, unincorporated business, company, partnership, trust, joint venture and Association of Persons, Society etc.
Particulars Present
62. Disposal and Parting away of properties Estimated market value
(i) Particulars of properties transferred/ agreed to be transferred or parted with the possession by any mode including sale, gift, relinquishment, General power of attorney, Special power of attorney, exchange, agreement, family settlement, lease, transfer of shareholding/investment, any other deed of disposition/transfer etc. from the date of Signature Not Verified separation; name/address of the transferee and Digitally Signed By:RAJENDER SINGH KARKI FAO 369/1996 -Affidavit - Annexure A2
14:45:50 the consideration received from the transferee(s)
(ii) Partition/severance of status/ change of status of your assets and/or business entities such as partnership/ HUF or MOUs/ agreements etc. from the date of separation
63. Properties acquired by your family members
(i) Particulars of the properties (movable/ immovable) acquired by your immediate family members from the date of separation
(ii) Whether you have contributed any amount in the above acquisition? If so, give particulars of contribution
64. Inheritance Particulars of the estate in which you are beneficiary of inheritance along with market value of the property inherited
65. List of other assets not itemized above
GENERAL INFORMATION RELATING TO THE STATUS, STANDARD OF LIVING AND LIFESTYLE
S. No. Description Particulars
66. Particulars of credit/debit cards, its limit and usage
67. Membership of clubs/health clubs/gyms, societies and other associations. Specify the membership fee and subscription
68. Particulars of loyalty programmes of airlines, hotels, retail chains and other merchants, to which you have subscribed, with membership numbers of each such programme
69. Signature Not Verified Particulars of your social media accounts, Digitally Signed e.g., Facebook, Twitter, LinkedIn, By:RAJENDER SINGH KARKI FAO 369/1996 -Affidavit - Annexure A2
14:45:50 Instagram etc.
70. Number of part-time/full-time domestic helps and their wages
71. Mode of travel in city/outside city
72. Category of hotels ordinarily used for stay, official as well as personal
73. Category of hospitals opted for medical treatment including type of rooms
74. Frequency of foreign travel, business as well as personal
75. Particulars of the countries visited till now
76. Do you intend to travel outside India? If yes, give details of the visit, purpose of visit and the approximate expenditure on the visit
77. Particulars of frequent flyer cards
78. Brand of mobile, wrist watch, pen, sunglasses, wallet, bags
79. Expenditure ordinarily incurred on family functions including birthday of the children
80. Expenditure ordinarily incurred on festivals
81. Expenditure ordinarily incurred on marriage of family members
82. Status of the deponent and his/her family: Below poverty line Low Lower Middle Middle Upper Middle High Rich and Affluent Signature Not Verified Digitally Signed By:RAJENDER SINGH KARKI FAO 369/1996 -Affidavit - Annexure A2
14:45:50 DOCUMENTS
DOCUMENTS RELATING TO PERSONAL INFORMATION
S. No. Description
83. Aadhaar Card
84. Voter ID Card
85. Ration Card
86. PAN Card
87. Passport
88. Driving Licence
89. CIR/CIBIL Score
DOCUMENTS RELATING TO INCOME AND ASSETS
S. No. Description Please Tick
Attached NA To follow
90. Statement of Account of all bank accounts including current, savings, DEMAT for last three years
91. Income Tax Return(s) of the deponent along with the balance sheets, statement of income and Annexures for last three years
92. In case of salaried persons:
(i) Appointment letter along with salary structure at time of appointment
(ii) Salary Slip
(iii) Forms 16, 16A, 12BA & 26AS
(iv) Cost to Company Certificate
(v) Copies of TDS certificates
93. In case of self-employed persons:
(i) If the deponent carries on business in the name of a sole proprietorship concern - Income Tax Return(s) along with Signature Not Verified the balance sheets, Profit & Loss Account, statement of Digitally Signed By:RAJENDER SINGH KARKI FAO 369/1996 -Affidavit - Annexure A2
14:45:50 income and Annexures of the proprietorship firm for last three years
(ii) If the deponent is a partner in a firm - Income Tax Return(s) along with the balance sheets, Profit & Loss Account, statement of income and Annexures of the partnership firm, along with the Schedule showing the distribution of partners' remuneration and share of profits/losses of the partnership firm and the copy of the partnership deed, for last three years
(iii) If the deponent is a Director of the Company - Income Tax Return(s) along with the balance sheets, Profit & Loss Account, statement of income and Annexures of the Company for last three years
(iv) If the deponent has a share in Association of Persons, HUF, Joint Family business or Trust - Income Tax Return(s) along with the balance sheets, Profit & Loss Account, statement of income and Annexures of the Association of Persons, HUF, Joint Family business or Trust for last three years
(v) Account of the deponent in the books of the business
(vi) GST/ VAT/ Excise/ Sales Tax registration, returns in last three years
(vii) TDS certificates
94. In case of income from other sources:
(i) Lease Deed(s)/Rent Agreement(s) /Licence Agreement(s) in respect of the rental income
(ii) Interest Certificate in respect of the interest income on deposits and investments
(iii) Dividend Certificates in respect of dividend income
95. Form 26AS downloaded from the website of Income Tax Department for the last three financial years
96. Wealth Tax Returns with all schedules and particulars for three years prior to abolition of Wealth tax
97. Forms 3CA/3CB and 3CD, as applicable, pursuant to Section 44AB of the Income Tax Act, 1961 for the last three years
98. Other relevant documents relating to income/assets
99. Documents relating to expenditure on:
(i) Housing including Rent and maintenance receipts
(ii) Household expenditure including electricity, water, security, gas bills, mobile and landline phone bills, Signature Not Verified internet services bills, TV cable/ Set-Top Box bills, Salary Digitally Signed By:RAJENDER SINGH KARKI FAO 369/1996 -Affidavit - Annexure A2
14:45:50 paid to the employees including domestic help(s)
(iii) Maintenance of dependants
(iv) Education of children including tuition fees
(v) Conveyance & transport including salary of driver(s)
(vi) Medical expenditure
(vii) Insurance policies along with receipts of premium of insurance policies
(viii) Entertainment and recreation including expenditure on health clubs, gym.
(ix) Holidays and vacations
(x) Debit and Credit Card statements of all cards
(xi) Re-payment of the loans
(xii) Frequent Flier's Card statements
(xiii) PPF, EPF and other superannuation fund receipts
(xiv) Receipts of payments in respect of mutual funds
(xv) Payment of interest on bank and other loans (xvi) Payment of taxes, including Income Tax and Property Tax (xvii) Other relevant documents relating to expenditure
Declaration:
1. I solemnly declare and affirm that I have made true, accurate and complete disclosure of my income, expenditure, assets and liabilities from all sources. I further declare and affirm that I have no assets, income, expenditure and liabilities other than set out in this affidavit.
2. I undertake to inform this Court immediately upon any material change in my employment, assets, income, expenditure or any other information disclosed in this affidavit.
3. I hereby declare that the contents of this affidavit have been duly explained to me and have been understood by me.
4. The copies of the documents filed with the affidavit are the true copies of the originals and I have self attested the copies after comparing them with their originals.
Signature Not Verified I understand that any false statement made in this affidavit may Digitally Signed By:RAJENDER SINGH KARKI FAO 369/1996 -Affidavit - Annexure A2
14:45:50 constitute an offence under Section 199 read with Sections 191 and 193 of the Indian Penal Code, 1860 punishable with imprisonment up to seven years and fine, and Section 209 of Indian Penal Code, 1860 punishable with imprisonment up to two years and fine. I have read and understood Sections 191, 193, 199 and 209 of the Indian Penal Code, 1860.
DEPONENT
Verification:
Verified at ____________on this ____ day of ___________ that the contents of the above affidavit relating to my assets, income and expenditure are true to my knowledge, no part of it is false and nothing material has been concealed therefrom, whereas the contents of the above affidavit relating to the assets, income and expenditure of my spouse are based on information believed to be true. I further verify that the copies of the documents filed along with the affidavit are true copies of the originals.
DEPONENT
Signature Not Verified Digitally Signed By:RAJENDER SINGH KARKI FAO 369/1996 -Affidavit - Annexure A2
14:45:50
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!