Citation : 2025 Latest Caselaw 10988 Raj
Judgement Date : 3 April, 2025
[2025:RJ-JD:17279]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Criminal Misc(Pet.) No. 2670/2025
Poonamrishi S/o Late Shri Mithu Lal Ji, Aged About 35 Years, R/o
Near Vaishno Ram Mandir, Ram Nagar, Jhalamand, Dist. Jodhpur.
----Petitioner
Versus
1. Smt. Monika @ Uma W/o Poonamrishi, Aged About 30
Years, R/o Gaur Colony, Dusriya Vishnoiyan, Teh. And
Dist. Jodhpur.
2. Kumari Perna D/o Poonamrishi, Minor- Through Natural
Guardian Smt. Monika @ Uma W/o Poonamrishi R/o Gaur
Colony, Dusriya Vishnoiyan, Teh. And Dist. Jodhpur.
3. Moksh S/o Poonamrishi, Aged About 7 Years, Minor-
Through Natural Guardian Smt. Monika @ Uma W/o
Poonamrishi R/o Gaur Colony, Dusriya Vishnoiyan, Teh.
And Dist. Jodhpur.
----Respondents
For Petitioner(s) : Mr. Surendra Singh Shaktawat
For Respondent(s) :
HON'BLE MR. JUSTICE MANOJ KUMAR GARG
Judgment
03/04/2025 Instant criminal misc. petition has been filed by the
petitioner against the order dated 13.02.2025, passed by the
learned Family Court No.1, Jodhpur whereby the learned family
court has allowed the application filed under Section 125 Cr.P.C.
for interim maintenance in favour of the respondent No.1 and
ordered the petitioner to pay a total of Rs.20,000/- to the
respondents (Rs.10,000/- for respondent No.1 and Rs.5,000/-
each per month for respondent Nos.2 and 3).
Counsel for the petitioner submits that the learned family
court without appreciating the material available on record and
without assigning any cogent reason has allowed the interim
maintenance in favour of respondents. Counsel further submits
that the interim maintenance as ordered by the family court is on
[2025:RJ-JD:17279] (2 of 2) [CRLMP-2670/2025]
higher side as the petitioner is not having enough income.
Therefore, it is prayed that this criminal misc. petition filed by the
petitioner may kindly be allowed and the impugned order dated
13.02.2025 may kindly be quashed and set aside.
Heard the learned counsel for the petitioner and perused the
impugned order passed by the court below.
The impugned order passed by the learned court below is an
interim order. The final order on the application is yet to be
passed by the court below. The learned court below after taking
into consideration all the material available before it, has rightly
allowed the application under Section 125 Cr.P.C. in favour of the
respondents for a total interim maintenance of Rs.20,000/-
(Rs.10,000/- per month for respondent No.1 and from Rs.5,000/-
each per month for respondent Nos.2 and 3). The order impugned
does not suffer from any illegality and perversity, hence, no
interference is called for from this Court.
The criminal misc. petition stands dismissed accordingly.
However, the court below is directed to decide the main
application after taking into consideration all the documents and
material aspect of the matter as well as statements so recorded
before it, within a period of one year from the date of receipt of
certified copy of this order.
Stay petition is also decided accordingly.
(MANOJ KUMAR GARG),J 279-mSingh/-
Powered by TCPDF (www.tcpdf.org)
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!