Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

A.S. vs D.S.
2023 Latest Caselaw 4301 Del

Citation : 2023 Latest Caselaw 4301 Del
Judgement Date : 20 October, 2023

Delhi High Court
A.S. vs D.S. on 20 October, 2023
                      $~1(Special Bench)
                      *     IN THE HIGH COURT OF DELHI AT NEW DELHI
                      +     MAT.APP.(F.C.) 5/2022
                            A.S.                                             ..... Appellant
                                                   Through:    Ms. Anita Sahani, Mr. Tanuj
                                          Gulati
                                                               & Mr. Shivam Garg, Advocates
                                                               with appellant in person

                                                   Versus

                            D.S.                                                  ..... Respondent
                                                   Through:    Ms. Pratiti Rungta & Mr. Sudhir
                                                               Sinha, Advocates with respondent
                                                               in person

                            CORAM:
                            HON'BLE MR. JUSTICE SURESH KUMAR KAIT
                            HON'BLE MS. JUSTICE NEENA BANSAL KRISHNA
                                       ORDER

% 20.10.2023

CM APPL. 55390/2023 (exemption)

1. Allowed, subject to all just exceptions.

2. The application is accordingly disposed of. REVIEW PET.294/2023 & CM APPL.55389/2023

3. In the captioned appeal, the appellant had assailed the order dated 25.10.2021 passed by learned Family Court whereby appellant was directed to pay maintenance of Rs.50,000/- to respondent-wife and children, from the date of filing of the application till final disposal of the petition. In addition, appellant-husband has also been directed to pay rent, electricity, water and grocery bills as well as educational expenses of both

Signature Not Verified

Digitally Signed By:ALKA BOBAL Signing Date:21.10.2023 15:37 the children.

4. It is not in dispute that appellant volunteered to pay expenses of respondent which is mentioned in para 7 of the impugned judgment passed in the captioned appeal and the same is reproduced as under:

1. Rent of Respondent's Flat Rs.49,500

2. Electricity Charges of Respondent's Rs.14,000 Flat

3. Water Charges (Approx.) Rs.500

4. School fee of younger child Rs.13,309 Total (Approx.) Rs.77,309

5. In para 34 of the impugned judgment, we have recorded as under:

"There is categoric admission by the respondent-wife of spending lavishly on her travel and tours and leading a luxurious life and she has also claimed Rs.60,000/- per annum towards tours and travels, which shall be at the expense of appellant-husband. The elder son of the parties is stated to have already completed his graduation and according to appellant, he is running his firm in the name and style of M/s. Mystream Futuretech Pvt. Ltd, which has not been disputed by the respondent-wife. The younger son of the parties is said to be still studying and appellant-husband is bearing his educational expenses.

The respondent-wife is living in a rented accommodation but has a residential house bearing no. 168, Block Techoma Estate, Sector Pill 03, Greater Noida, District Gautam Budh Nagar, UP, where she can either live or

Signature Not Verified

Digitally Signed By:ALKA BOBAL Signing Date:21.10.2023 15:37 can she can fetch rental income therefrom to meet her expenses; and second, residential plot no 132, Block A, Pocket 2, Sector 17, Dwarka in her name."

6. Considering the aforesaid facts in totality, we directed the appellant-husband to pay fixed interim maintenance of Rs.50,000/- per month to his wife and younger child (son). In addition, appellant is also directed to pay educational fee of the younger child/son of the parties, which shall be directly remitted to the Institute/College where he is studying.

7. Since we have considered all the facts and directed the appellant to pay fixed interim maintenance of Rs.50,000/- per month to his wife and younger child of the parties, therefore, there is no ground in the review petition.

8. In view of above, review petition is, accordingly, disposed of by clarifying the aforesaid position.

SURESH KUMAR KAIT, J

NEENA BANSAL KRISHNA, J OCTOBER 20, 2023/ab

Signature Not Verified

Digitally Signed By:ALKA BOBAL Signing Date:21.10.2023 15:37

 
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