Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Pooja Kumar vs Mohit Kumar
2023 Latest Caselaw 1652 Del

Citation : 2023 Latest Caselaw 1652 Del
Judgement Date : 10 April, 2023

Delhi High Court
Pooja Kumar vs Mohit Kumar on 10 April, 2023
                                                          2023:DHC:2425




                          $~
                          *       IN THE HIGH COURT OF DELHI AT NEW DELHI
                          +       CONT.CAS(C) 5/2022

                                  POOJA KUMAR                                         ..... Petitioner
                                                    Through:      Mr. Adab Singh Kapoor, Ms. Sefali
                                                                  Menezes and Mr. Raghav Mittal,
                                                                  Advocates.
                                                    versus

                                  MOHIT KUMAR                                          ..... Respondent
                                                    Through:      Ms. Azra Rehman, Ms. Harita Mehta
                                                                  and Ms. Jyoti Kumar, Advocates.

                          %                                       Reserved on: 8th February, 2023
                                                                  Date of Decision: 10th April, 2023
                          CORAM:
                          HON'BLE MS. JUSTICE MANMEET PRITAM SINGH ARORA
                                                    JUDGMENT

1. The present contempt petition has been filed by the Petitioner, wife, stating that the Respondent, husband, is in wilful disobedience of the order dated 04.12.2021, passed by the Metropolitan Magistrate, Saket District Courts, South, New Delhi ('Trial Court'), in CT Case bearing no. 1082/2021, whereby the Respondent has been directed to pay a monthly maintenance amount of Rs. 60,000/- from the date of filing of the case i.e., from 28.08.2021 till the disposal of the case.

2. The said order dated 04.12.2021 was passed by the Trial Court in an application filed by the Petitioner under Section 23 of the Protection of Women from Domestic Violence Act, 2005 ('DV Act'). The Trial Court after appreciating the facts of the case and assessing the standard of living of

Signature Not Verified Digitally Signed

Signing Date:10.04.2023 18:47:28 2023:DHC:2425

the parties, awarded the said amount of Rs. 60,000/- per month as a lumpsum towards the rent and/or any other expenses of the Petitioner; and the entire educational and/or any other expenses of the children. The Petitioner and her children were living in a tenanted premises, taken on rent by the Respondent.

3. The Respondent preferred an appeal against the said order dated 04.12.2021, however the same was dismissed by the ASJ, South District, Saket Courts, New Delhi ('Appellate Court'), in Criminal Appeal No. 31/2022, vide order dated 11.01.2023 and the award of interim maintenance amount of Rs. 60,000/- per month has been upheld as just, fair and reasonable.

4. The Respondent herein has defaulted in payment of the said maintenance and in addition, conceded to a consent decree of possession in favour of the landlord and against the Petitioner herein, exposing the Petitioner and her children to homelessness and threatening the continuity of the education of children.

5. The total amount payable by the Respondent as on date (i.e., for 18 months; September 2021 to February, 2023) is Rs. 10,80,000/-, towards the interim maintenance. The Respondent has paid a sum of Rs. 4,15,000/- and therefore, the admitted arrears as on 28.02.2023 are Rs. 6,65,000/-.

6. This Court vide order dated 28.11.2022 held the Respondent guilty of contempt for willful disobedience of the order dated 04.12.2021 passed by the Trial Court.

7. The admitted facts which led this Court to hold the Respondent guilty of contempt are as under:

Signature Not Verified Digitally Signed

Signing Date:10.04.2023 18:47:28 2023:DHC:2425

7.1. The marriage between the parties was solemnized on 30.03.1998 in New Delhi as per Hindu Rites and customs. The parties had two children out of the said wedlock i.e., a daughter and a son, aged about 22 years and 17 years respectively (as on the date of filing of this petition). 7.2. The parties, post marriage, started residing in a tenanted premises i.e., Flat No. A-2/02, Azad Apartment, Sri Aurobindo Marg, Hauz Khas, New Delhi - 110016, since the year 2019 ('tenanted premises'). The said tenancy was in the name of the Respondent and the rent for the same was reserved as Rs. 65,000/- per month.

7.3. It is stated in the petition that the Respondent moved out of the said tenanted premises on 23.02.2020 and thereafter, shifted in with another woman, with whom he is having an extra marital affair. 7.4. The Petitioner being aggrieved by the cruelty and harassment caused by the Respondent, husband, filed a complaint under the DV Act, before the Trial Court on 28.08.2021, wherein she moved an application under Section 23 of the DV Act, seeking grant of ad-interim reliefs. 7.5. The Respondent herein appeared in the said proceedings on 07.09.2021 and undertook to pay a sum of Rs. 25,000/- [excluding rent] as ad-interim monthly maintenance till the disposal of the case. 7.6. The said application filed by the Petitioner under Section 23 of the DV Act came to be disposed by the Trial Court vide order dated 04.12.2021, compliance whereof was sought in the present proceedings 7.7. That due to non-payment of the maintenance, the Petitioner, through her counsel, issued an email dated 11.12.2021 to the Respondent, requesting him to clear the arrears of maintenance in terms of the order dated 04.12.2021. However, the Respondent failed to clear the arrears of

Signature Not Verified Digitally Signed

Signing Date:10.04.2023 18:47:28 2023:DHC:2425

maintenance and the Petitioner was constrained to file an execution petition before the Trial Court; wherein as well, the Respondent failed to clear the arrears. In the meantime, the school fees of the minor son, who was studying at the Heritage School, Vasant Kunj, New Delhi was standing in arrears and the Respondent failed to make payment of the school fees. 7.8. On the first date of hearing i.e., on 05.01.2022, in the present contempt proceedings, this Court recorded the submission of the Petitioner that the son's school fees amounting to Rs. 1,50,000/- approximately, has not been paid by the Respondent. This Court directed the Respondent to deposit a sum of Rs. 50,000/-, without prejudice to his rights to pursue his remedies against the order dated 04.12.2021.

7.9. This matter was thereafter listed before this Court on several dates however, the Respondent failed to clear the arrears of maintenance in terms of the order dated 04.12.2021. He further failed to make payments of current maintenance and instead made ad-hoc payments, intermittently to the Petitioner.

7.10. Pertinently, the Respondent in the meantime stopped making payment of rent to the landlord of the tenanted premises. In view of the default, the landlord instituted a suit for recovery of possession, which was served on the Petitioner herein on 01.12.2021. The Petitioner herein sought impleadment in the said civil suit, however, her application was dismissed vide order dated 30.08.2022 on the finding that she has no privity of contract with the landlord. Further, it has come on record that the Respondent suffered a consent decree of possession on 28.09.2022 in the said civil suit and consequently, the Petitioner herein is likely to be dispossessed in execution of the said decree.

Signature Not Verified Digitally Signed

Signing Date:10.04.2023 18:47:28 2023:DHC:2425

7.11. The Respondent thus on one hand failed to pay the interim maintenance of Rs. 60,000/- per month to the Petitioner as directed by the Trial Court, which included the amount towards rent; and on the other hand, has consented to a decree of possession of the tenanted premises in favour of the landlord.

7.12. The Respondent has thus, resorted to legal process to have the Petitioner and her children evicted from the tenanted premises. 7.13. The Respondent however, has failed to comply with the direction issued by the Trial Court to pay the interim maintenance to the Petitioner and her children towards their sustenance, including residence. 7.14. In these circumstances and admitted facts, on 28.11.2022, the Respondent was held guilty of contempt and this Court observed as under: -

"5. I have considered the submissions of the parties. The order passed by the Trial Court fixing the maintenance is operating.

A bald statement has been made that the Respondent does not have funds to make the said payment. The Respondent has neither filed its reply to the present petition nor has brought any material on record to substantiate his claim of loss of income. This submission by itself is not an answer to the directions of the Court which are binding on the Respondent.

6. This Court on earlier 05.01.2022, had recorded that the Petitioner's minor son was then studying in 12thStandard and his board examinations were expected to ensue shortly. The Petitioner on the said date had submitted that an amount of Rs. 1.5 Lacs was then outstanding towards school fees. This Court on the said date had directed the Respondent to file its 'reply' and further deposit a sum of Rs. 50,000/-.

7. Subsequently, the when the matter was listed on 01.11.2022, this Court had recorded the continuing non-compliance of the Respondent, in as much as the arrears have increased to Rs. 4,85,000/-. The Respondent has elected to neither file a reply to this petition nor comply with the order of the Trial Court.

8. Therefore, in these circumstances, it is evident that the Respondent is defiant and in wilful violation of the Trial Court's order dated 04.12.2021.

9. It is a matter of record that although an appeal against the order of the Trial Court is pending before the Additional Sessions Judge, Saket, New

Signature Not Verified Digitally Signed

Signing Date:10.04.2023 18:47:28 2023:DHC:2425

Delhi ('Appellate Court'), however, the said order has not been modified by the Appellate Court and that there is not stay on the operation of the said order.

XXX XXX XXX

11. The orders in the present proceedings evidence that this Court has given multiple opportunities to the Respondent to comply with the order. Further, even on the last date of hearing i.e. on, 01.11.2022, learned Counsel for Respondent had sought time to obtain instructions. However, despite multiple opportunities, the Respondent has not been able to satisfy this Court, with any justifiable reason for the admitted non-compliance with order of the Trial Court.

12. In these circumstances this Court of the opinion that Respondent is defiant and has wilfully disobeyed the order dated 04.12.2021 passed by the Trial Court and the Respondent has therefore is held guilty of contempt and is liable for punishment under Section 12 of the Contempt of Courts Act,1971."

(Emphasis Supplied)

8. This matter was listed thereafter on 09.12.2022, 15.12.2022, 16.12.2022, 20.12.2022, 22.12.2022, 09.01.2023 and 17.01.2023. The matter was adjourned on the said dates at the request of the Respondent, who was pursuing his appeal against the order dated 04.12.2021. The said appeal as noted hereinabove was dismissed by the Appellate Court on 11.01.2023, upholding the order dated 04.12.2021.

9. The arguments on sentencing were finally heard on 08.02.2023 and the judgment was reserved.

10. The arrears of amount due and payable to the Petitioner is not in dispute, nor the imminent threat of dispossession either.

11. The only submission raised by the Respondent in his defense is that he does not have the financial wherewithal to make the aforesaid payment. However, the said submission of the Respondent was duly considered and

Signature Not Verified Digitally Signed

Signing Date:10.04.2023 18:47:28 2023:DHC:2425

rejected by the Appellate Court recently vide its order dated 11.01.2023. The relevant paras of the said order read as under: -

"13. Moving further, counsel for the aggrieved has submitted that the trial court has overlooked transactions of several lakhs in the account of respondent no.1. He has further argued that the sale commission from one luxury car is enough to generate an income of atleast Rs. Two Lakh and sale of non luxury car would generate at atleast one lakh income. Further, as per the counsel, respondent no.1 received income from the business in both cash and cheque and additionally he has also opened an Olx Franchies which is an additional source of income. Further, respondent has platinum debit card with Standard Chartered Bank, LIC, Toyota Fortuner, Honda Jez and further that in October 2019 a flat which was in name of respondent's mother was sold for a sum of Rs. Two Crore etc. He has further argued that the bank statement of respondent merely reveals a fraction of his income and do not account for significant cash transactions that he use. He has further submitted that the respondent is also involved in business of property which is evident by his visiting card "M K Cars & Properties" and further that he is also involved in trading activities on stock exchange platform and therefore the respondent income amounts to at least Rs. Five Lakhs. This court is of the opinion that the court has to assess income of the parties on the basis of the material placed on record and cannot take into account the oral assertion and counter assertions. Of course, some guess work is permitted at interim stage and the law also permits that court may draw adverse inference if it is found that there is some concealment by any party. No substantial material has been placed by the aggrieved before the court to substantiate the fact that the income of respondent is atleast Rs. Five Lakhs. As far as, the entry of credits into the account of respondent no.1 are concerned they have been duly taken note of by the Ld Trial Court while assessing the quantum of maintenance.

14. Now, moving to the contentions of counsel for respondent no.1, at the outset he has invited the attention of this court towards several paragraphs of the complaint wherein complainant has herself stated that respondent no.1 was a failure in his life and has admitted his earning to be nil and further that there are specific averments that respondent no.1 never contributed to household expenditure since day of his marriage and therefore there is no question of respondent no.1 being accustomed to any kind of lifestyle on the strength of income of appellant. He has drawn the attention towards specific admissions in para no.5, 6, 8, 11.2, 11.3, 11.5, 11.9 etc. of the complaint wherein the complainant has averred that right from the beginning of marriage till date it was the aggrieved who was maintaining herself and her children and every business taken up by the respondent no.1 ended in a failure and he never contributed anything towards the household. He has further submitted that in para 11.10 it has been specifically mentioned that

Signature Not Verified Digitally Signed

Signing Date:10.04.2023 18:47:28 2023:DHC:2425

complainant's parents have contributed immensely towards ensuring that the respondent no.1, 2 and 3 and the complainant are comfortable and are able to survive despite their dire financial situation; that complainant parents run a readymade garments shop and would often send clothes, quilts, blanket and other such items for the complainant and respondent so that they would not have to spend their limited financial resources onpurchasing such items. Evaluation of these and similar pleadings of complainant definitely prima facie gives a hint that respondent no.1 may not have been financially stable. But at the same time this by itself is no ground to refuse to maintain his wife and minor child. Moreover, these admission cannot be read in isolation and these cannot completely overshadow the other facts and circumstances of the case particularly their status and lifestyle. Admittedly, the minor son of the parties is studying in Heritage School and as per the admission of respondent no.1 the monthly fees is around Rs.10,000/. The argument of counsel for respondent no.1 that the same was paid by aggrieved (para XII of the appeal) is contrary to the bank statement of the aggrieved as the entry dated 24.09.2020 would show that the same was paid out of the joint account maintained by the respondent no.1 with Mrs Promila Kumar his mother (respondent no.2). Perusal of the entries of the said joint account would reveals that the money generated from business of respondent no.1 was also credited into the same as there are deposit entries in the name of Auto Advisor through RTGS (eg. entry dated 28.10.2020 for a sum of Rs. Nine Lakh) and this point towards the fact that the said account was also used by respondent no.1 for business purpose and therefore credits into the said account cannot be dismissed. Hence, it can be seen that the financial or business condition of respondent no.1 is not as hopeless as he has tried to portray. It has been specifically mentioned by the aggrieved that respondent no.1's status can also be taken note of from the fact that he owns apple watch and I.Phone II. Ld Counsel for the respondent no.1 has tried to down play this fact by inviting the attention of this court towards the para no. 11.4 of the reply to the complaint wherein it is mentioned that they were gifted by friend since help was rendered during covid situation. Again, it is a defence that may be proved during the trial. It has also come on record that huge sale proceeds of the property bearing no. G34, SFS Flats, Gaurav Apartments, (situated in Malviya Nagar extension) Saket, New Delhi which was in the name of respondent no.1's mother was transferred in the aforesaid joint account maintained with Standard Chartered Bank, Saket, Branch. The explanation provided by respondent no.1 that the same was deposited in the joint account because respondent no.2 (mother) was travelling abroad is again a matter of trial, but at this stage prima facie the aforementioned facts clearly point out that respondent no.1 is a man of some means. Finally, it cannot be expected that a person who claims to have meagre income to afford a LIC policy and also two medi claims (this fact has been mentioned by the aggrieved in her income and expenditure affidavit and also given the policy numbers, infact purchasing LIC policy has been admitted by

Signature Not Verified Digitally Signed

Signing Date:10.04.2023 18:47:28 2023:DHC:2425

respondent no.1 in his reply).

16. If the lump sum amount of Rs.60,000/- awarded by the Ld. Trial Court for the maintenance of aggrieved and her minor child is seen in the light of principles of the aforequoted judgement then it appears to be just, fair and reasonable."

(Emphasis Supplied)

12. The Appellate Court and the Trial Court after perusing the record and hearing the parties have passed a detailed order holding that the Respondent herein has the financial capacity to pay a sum of Rs. 60,000/- per month as interim maintenance.

13. Therefore, the plea of the Respondent as regard his lack of financial capacity has been rejected by the competent Courts and the Respondent cannot be permitted to agitate the said plea again, as it would amount to abuse of process as held by the Supreme Court in HSBC PI Holdings (Mauritius) Limited v. Pradeep Shantipershad Jain and Others, 2022 SCC OnLine SC 82, wherein it was held as under:

"66. Now so far as the submissions on behalf of the respondents that there is no wilful disobedience as they have no sufficient funds to deposit the shortfall amount and despite their best efforts, they are unable to get the requisite funds to comply with the order passed by this Court is concerned, at the outset it is required to be noted that all these submissions were made earlier in I.A. No. 68388/2021 seeking exemption from deposit of shortfall pursuant to order dated 06.05.2021 and the same have not been accepted by this Court and vide order dated 02.07.2021 their application for exemption has been dismissed. Thereafter, it shall not be open for the respondents to repeat and make the same submissions again and again. The respondents cannot be permitted to make the same submissions which have not been accepted and/or rejected by this Court earlier. Repetitive submissions which have not been accepted earlier by court that itself is a wilful disobedience and tantamount to contempt and it shows the conduct on the part of the contemnors.

67. Sufficient opportunities have been given to the respondents to deposit the shortfall amount so as to maintain a sum of USD 60 million in their Corporation Bank account. The first order passed by the learned Single Judge in their application under Section 9 of the Act, 1996 is passed in the year

Signature Not Verified Digitally Signed

Signing Date:10.04.2023 18:47:28 2023:DHC:2425

2014 and even the same has been restored by this Court vide judgment and order dated 19.08.2020 and thereafter, further directions have been issued specifically directing the respondents to deposit the shortfall vide order dated 06.05.2021 and thereafter their application for exemption from depositing the shortfall amount has been dismissed by this Court. Despite the above, the respondents have failed to deposit the shortfall amount and therefore, they have rendered themselves liable for suitable punishment under the provisions of the Contempt of Courts Act for wilful disobedience of not only the judgment and order passed by this Court dated 19.08.2020 in Civil Appeal No.5158/2016 but also for wilful disobedience and non-compliance of order passed by this Court dated 06.05.2021 in the present application. The defence on behalf of the respondents lack bona fides. To maintain the rule of law and majesty of justice and so as to see that the faith and confidence of the people in judiciary is maintained, this isa fit case to entertain the present contempt proceedings and to punish the respondents under the provisions of the Contempt of Courts Act."

(Emphasis Supplied)

14. This Court is also unable to accept the contention that the Respondent does not have income to maintain the Petitioner and the children. The Trial Court and the Appellate Court, which are the competent Courts, after perusal of the record have assessed the monthly income of the Respondent based on the material available on the record and thereafter passed the order of maintenance. The Respondent cannot be permitted to set at naught orders passed by competent Courts by raising bald plea of lack of resources. In this regard, it would be instructive to rely upon a recent judgment of Supreme Court in Anju Garg v. Deepak Kumar Garg, 2022 SCC OnLine 1314, wherein it was held as under:

"13. Though it was sought to be submitted by the learned counsel for the respondent, and by the respondent himself that he has no source of income as his party business has now been closed, the Court is neither impressed by nor is ready to accept such submissions. The respondent being an able-bodied, he is obliged to earn by legitimate means and maintain his wife and the minor child. Having regard to the evidence of the appellant-wife before the Family Court, and having regard to the other evidence on record, the Court has no hesitation in holding that though the

Signature Not Verified Digitally Signed

Signing Date:10.04.2023 18:47:28 2023:DHC:2425

respondent had sufficient source of income and was able-bodied, had failed and neglected to maintain the appellants. Considering the totality of facts and circumstances, we deem it proper to grant maintenance allowance of Rs. 10,000/- per month to the appellant wife, over and above the maintenance allowance of Rs. 6,000/- granted by the Family Court to the appellant no. 2-son."

(Emphasis Supplied) The Supreme Court refused to accept the submission of the respondent, husband therein, that he has no source of income as his business has now been closed and further held that the Respondent being an able-bodied individual is obliged to earn by legitimate means and maintain his wife and the minor child.

15. The Respondent has filed his affidavit dated 14.02.2023, wherein he has admitted to making payment of a sum of Rs. 2,95,000/- towards the maintenance between 30.11.2021 and 05.11.2022. He has further stated that he has made a payment of Rs. 58,000/- on 04.11.2022 to the landlord of the tenanted premises towards society maintenance charges and Rs. 88,070/- on 28.11.2022, towards electricity bill. He has further raised a plea that he is unable to deposit further amount in the account Petitioner, due to his personal account being frozen. He states that he has arranged for a further amount of Rs. 1,70,000/- (in cash), which he is willing to pay to the Petitioner, if allowed by this Court.

16. The Petitioner in her reply to the affidavit of compliance dated 14.02.2023, has admitted receipt of a total payment of Rs. 4,15,000/- till date.

16.1. The Petitioner has, however, without admitting to the veracity of the amounts of Rs. 58,000/- towards society charges and Rs. 88,070/- towards electricity bill, has stated in her reply that the said payments have been made

Signature Not Verified Digitally Signed

Signing Date:10.04.2023 18:47:28 2023:DHC:2425

in furtherance of a settlement reached between the Respondent and the landlord of the tenanted premises. The said payment has not been paid toward maintenance as directed by the Trial Court and therefore, no adjustment can be claimed for the said payment. He states pursuant to the aforesaid, the executing Court vide order dated 28.09.2022 in SC SCJ No. 1012/2021, disposed off the execution petition on the basis of undertaking given by the Respondent that he is ready to vacate the tenanted premises within ten days from the date of said order. The relevant portion of the order dated 28.09.2022 is reproduced as under: -

"It is submitted by both the parties that the present matter has been settled between the parties.

Defendant has submitted that he is ready to vacate the tenanted premises i.e. Flat No. A-2/02, Azad Apartment, Sri Aurobindo Marg, Hauz Khas, New Delhi-110016 within ten days from today. He submits that he shall pay the arrears of electricity and maintenance of the society. He submits that he will not pay the arrears of rent w.e.f. 01.08.2021 till the time of vacation of the tenanted premises as the same has been forego by the plaintiff. Let separate statements of both the parties be recorded. In view of the statements of defendant and Ld. Counsel for plaintiff, the present matter stands disposed off as settled."

Respondent husband's resort to legal process

17. The facts aforesaid evidence that the Respondent has taken resort to legal process to have the Petitioner and her children evicted from the tenanted premises, by willfully abstaining from payment of rent which led to the filing of a suit for possession by the landlord and thereafter consenting to a decree of possession.

18. Similarly, on 05.01.2022 in the present proceedings, the Respondent had sought an adjournment in this petition to avail his remedy of appeal against the Trial Court's order dated 04.12.2021. Similar requests were

Signature Not Verified Digitally Signed

Signing Date:10.04.2023 18:47:28 2023:DHC:2425

made between 28.11.2022 and 09.01.2023 to this Court to await the orders of the appellate Court on the correctness of the interim maintenance. However, having failed in the appeal, the Respondent is unwilling to comply with the order dated 04.12.2021, which has attained finality.

19. Thus, in the opinion of this Court, on one hand the Respondent is seeking refuge in the legal process to deny and defeat the rights of maintenance of the Petitioner and her children (including residence), however, on the other hand he has been defiant and has willfully disobeyed the order dated 04.12.2021 even though admittedly, there is no stay operating against the said order. The Respondent has not complied with the orders obtained by the Petitioner through legal process, as the same is not convenient to him; and has thus shown scant regard for the orders of the Court, directing him to pay maintenance. There are admitted arrears of Rs. 6,65,000/- as on February, 2023 and the threat of homelessness to the Petitioner and her children, while the Respondent literally twiddles his thumbs, refusing to pay the maintenance due.

20. The Appellate Court has already taken note of the luxurious lifestyle of the Respondent who drives high end luxury car of the brand Toyota (Fortuner), uses an iPhone, which is admittedly, one of the most expensive brands for mobile phones in the world and wears an Apple watch. It has further been observed by the Appellate Court that it cannot be expected that a person who claims to have a meagre income, can afford a LIC policy and two medi-claims.

21. In the present case as well, the Respondent is a 46-year-old man, holding a graduation degree and has valuable experience in running a

Signature Not Verified Digitally Signed

Signing Date:10.04.2023 18:47:28 2023:DHC:2425

business. The non-payment of maintenance in compliance with the orders of the Court is, therefore, wilful and deliberate.

22. The record evidences that the Respondent has failed to make payment of the interim maintenance despite grant of opportunities and has, therefore, shown wilful disobedience of the orders and the directions passed by the Court. In the affidavit dated 14.02.2023 filed after the orders were reserved, the Respondent has averred that he is willing to make a payment of Rs. 1,70,000/-. No such offer was made during the hearing. No permission of the Court is required to make payment towards the arrear. The Respondent despite making the offer, did not pay the said amount to the Petitioner as is evident from her affidavit dated 15.02.2023. In fact, the said conduct of the Respondent shows that he has funds for making payment but he is withholding the same to prejudice the Petitioner and her children, while showing complete disobedience and disregard for the orders of this Court.

23. Accordingly, this Court imposes a fine of Rs. 2,000/- on the Respondent and sentences him to simple imprisonment for a term of two (2) month for the wilful default committed by him in payment of interim maintenance from September, 2021 until February, 2023.

24. This Court has considered that mere imposition of fine of Rs. 2000/- would not meet the ends of justice, and that the sentence of imprisonment is necessary considering the facts that arrears owed by Respondent are far in excess of fine imposed, and the fact that he has deliberately, willfully, intentionally and defiantly disobeyed the directions issued to him by the Trial Court, as upheld by the Appellate Court and by this Court, despite grant of opportunities.

Signature Not Verified Digitally Signed

Signing Date:10.04.2023 18:47:28 2023:DHC:2425

25. The learned counsel for the Petitioner has relied upon the judgment of the Division Bench of this Court in Sonali Bhatia vs. Abhivansh Narang passed in CONT. CAS (C) 429/2021 on 25.11.2021 and has relied upon paragraph 39 therein, more specifically, where in similar circumstances the Division Bench after awarding sentence had given last opportunity to the Respondent to clear the arrears of maintenance. Following the said judgment, and in view of the affidavit dated 14.02.2023 filed by the Respondent offering to make payment, this Court directs that, in case, the Respondent exhibits his apology by complying with the orders of the Trial Court and this Court, makes payment of entire arrears of maintenance within ten (10) days and undertakes to continue to pay the maintenance until the order dated 04.12.2021 continues to remain in force, and tenders an unconditional apology to this Court, this Court shall consider recalling the punishment of Respondent undergoing simple imprisonment, provided the Respondent complies with the aforesaid directions within ten (10) days. However, in case, he does not comply with the said direction within the time granted, he is directed to surrender before the Jail Superintendent, Central Jail, Tihar, New Delhi on 20.04.2023.

26. The Respondent is directed to appear before the Registrar General on 12.04.2023 to furnish a security bond for his surrender on 20.04.2023 in the sum of Rs. 50,000/- with one surety of like amount.

27. It is made clear that the non-compliance and disobedience arising in the present contempt petition pertains up to the maintenance dues for the period of February, 2023. Any further default by the Respondent will give rise to fresh cause of action.

Signature Not Verified Digitally Signed

Signing Date:10.04.2023 18:47:28 2023:DHC:2425

28. With the aforesaid directions the present contempt petition stands allowed and the pending applications stand disposed of.

MANMEET PRITAM SINGH ARORA, J APRIL 10, 2023/aa

Signature Not Verified Digitally Signed

Signing Date:10.04.2023 18:47:28

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

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

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter